High Court Rajasthan High Court

Smt. Mohini W/O Dhool Singh vs State Of Rajasthan on 8 September, 1988

Rajasthan High Court
Smt. Mohini W/O Dhool Singh vs State Of Rajasthan on 8 September, 1988
Equivalent citations: 1988 WLN UC 428
Author: J Chopra
Bench: J Chopra


JUDGMENT

J.R. Chopra, J.

1. It is alleged against the accused-petitioner Smt. Mohini that she has hatched a conspiracy with accused Dhool Singh to commit murder of deceased Ram Singh. Mr. Bhansali has submitted that all the injuries found on the person of the deceased are by sharp weapon. One iron rod has been recovered from the possession of accused Smt. Mohini who is a young lady aged about 19 years and has just delivered a child in jail and that iron rod recovered from her has not been found blood stained. Certain blood stained clothes have been recovered. On her information and at her instance, the chemical report of which has yet to be received. Mr. Bhansali has submitted that this much is clear that all the injuries have been caused to the deceased by sharp weapon and none of them has been caused by blunt weapon. He has, therefore, submitted that this lady who is young and has just delivered a child deserves bail as she is not the actual person killing this deceased.

2. Mr. Singhvi has submitted that although mere is no eye witness of the occurrence but certain recoveries have been made on her information and at her instance and, therefore, in such a serious offence, she should not be enlarged on bail.

3. I have considered the rival submission made at the bar and have gone through the case diary. In the facts and circumstances of the case. I am inclined to accept the bail application filed by accused petitioner Mst. Mohini and order that if she furnishes a personal bond in the sum of Rs. 10,000/-together with two sureties of Rs. 5,000/- each to the satisfaction of the learned Additional Sessions Judge, Rajsamand, she be enlarged on bail.