Rajasthan High Court – Jodhpur
Shiv Kumar vs State on 16 July, 2009
1
IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN
AT JODHPUR
S.B. Criminal Misc. Bail Application NO.2275/09
Shiv Kumar Vs. State of Rajasthan
Date of order :: 16th July, 2009
HON'BLE MR. JUSTICE NARENDRA KUMAR JAIN
Mr.Rajesh Panwar, for the petitioner.
Mr.Anil Joshi,P.P.
Heard learned counsel for the petitioner
as well as learned Public Prosecutor and
perused the material/case diary made available
to me during the arguments of the case.
It is contended on behalf of the
petitioner that as per direction of this court
the petitioner appeared before the
Investigating Officer for his interrogation and
he has been interrogated fully by the
Investigating Officer therefore, now his
presence is not required and even if as and
when his presence will be required then he
will make himself present before the
Investigating Officer. It is further contended
that the petitioner is an advocate and there is
no specific allegations against him, his role
during investigation is such a kind of nature
that cannot connect him with the crime.
Therefore, petitioner may be granted benefit of
2
Section 438 Cr.P.C. Learned Public Prosecutor
admits that the petitioner has been
interrogated by the Investigating Officer as
per direction of this court.
Taking into consideration all the facts
and circumstances of the case and without
expressing any opinion on merits and demerits
of the case, I allow this bail application
under Section 438 Cr.P.C.
Therefore, the S.H.O./I.O. Of the Police
Station Hathi Pol, Udaipur is directed that in
the event of arrest of the petitioner Shiv
Kumar S/o Dr.Badri Lal Upadhayay in FIR
No.60/09, registered under sections
420,467,468,470 and 471 IPC he shall enlarge
him on bail provided he furnishes a personal
bond in the sum of Rs.25,000/-(Rupees Twenty
Five Thousand only) with one surety of the like
amount to his satisfaction on the following
conditions:-
(1)He shall make himself available for
interrogation by Investigating Officer as
and when required;
(2)He shall not directly or indirectly make
any inducement, threat or promise to any
person acquainted with the facts of the
case so as to dissuade him from disclosing
such facts to the court or to any police
officer;
3
(3)He shall not leave India without the
previous permission of the Court.
(NARENDRA KUMAR JAIN), J.
ns.