Rajasthan High Court – Jodhpur
Shyam Kacholia vs State on 20 July, 2009
1
IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN
AT JODHPUR
S.B. Criminal Misc. Bail ApplicationNO.2953/09
Shyam Kacholia Vs. State of Rajasthan
Date of order :: 20th July, 2009
HON'BLE MR. JUSTICE NARENDRA KUMAR JAIN
Mr. A.A. Bhansali)
Mr. Suresh Kumbhat),for the petitioner.
Mr. Ashok Prajapat,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 investigation in the matter is
complete and challan has also been filed
against him therefore, nothing is to be
investigated or interrogated in the present
matter. The petitioner is in judicial custody
for last more than two months, offences are
triable by the court of Magistrate. It is
further contended that in a similar
circumstances, the learned Sessions Judge,
Jodhpur has granted bail to the petitioner
under Sec. 439 Cr.P.C. vide order dated
29.5.2009 in bail application No. 649/09
therefore, it was contended that accused
2
petitioner may now be enlarged on bail.
After considering the submissions of
learned counsel for the parties, examining the
record and the facts and circumstances of the
case, but without expressing any opinion on
its merits and demerits, I think it fit and
proper to allow this application under Section
439 Cr.P.C. Hence, it is directed that
accused-petitioner namely Shyam Kacholia S/o
Shri Ramvallabh Kacholia, be released on bail
under Section 439 Cr.P.C.,in C.R. No.140/09
Police Station Kotwali Barmer, registered
under Sections 170,419 and 420 IPC provided he
furnishes personal bond in the sum of
Rs.1,00,000/-(Rupees One Lac only) together
with four sureties of Rs. 25,000/- (Rupees
Twenty Five Thousand Only) to the satisfaction
of the trial court for his appearance on all
subsequent dates of hearing and as and when
called upon to do so.
(NARENDRA KUMAR JAIN), J.
ns.