High Court Rajasthan High Court

Sharda Verma Urf Shardha Verma vs State Of Rajasthan Through P.P on 8 April, 2010

Rajasthan High Court
Sharda Verma Urf Shardha Verma vs State Of Rajasthan Through P.P on 8 April, 2010
    

 
 
 

 IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN  JAIPUR BENCH, JAIPUR
ORDER 

S.B. Cr. Misc Bail Application No. 3406/2010
Sharda Verma @ Shradha Verma Vs State of Rajasthan through PP
8.4.2010
HON'BLE MR JUSTICE MN BHANDARI
Mr Sajid Ali  - for the petitioner
Mr Sanjeev Mehla   PP 
BY THE COURT:

Heard learned counsel for the parties and perused the record of the case.

Learned counsel for the petitioner submits that petitioner is a female and has been named only for the reason that motor-cycle involved in this case was belonging to her though she had sold the same to one Manoj’s father Ratish Saxena and that contraband was otherwise recovered from Bobby and Manoj. Thus, petitioner may be enlarged on bail.

On the other hand, learned Public Prosecutor has opposed the bail application.

After considering the rival submissions of the parties and without expressing any opinion on merits of the case, which may otherwise affect outcome of trial, looking to facts of this case, I am of the view that petitioner deserves to be enlarged on bail. Accordingly, the bail application is accepted and it is directed that petitioner namely, Sharda Verma @ Shradha Verma may be released on bail under Section 439 CrPC in FIR No. 152/2008, registered at Police Station Kotwali, District Kota for offence under Section/s 8/20 NDPS Act provided, he furnishes a personal bond in the sum of Rs.40,000/- together with one surety in the like amount to the satisfaction of the learned trial Court for his appearance before that Court on all subsequent dates of hearing and as and when called upon to do so.

(MN BHANDARI), J.

bnsharma