1 of 2 IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN AT J O D H P U R ::: ORDER In S.B. Cr. Misc. Bail Application No.3461/2009 Smt Sugna v. State of Rajasthan ::: Date of Order: 23rd July, 2009 ::: P R E S E N T HON'BLE SHRI JUSTICE NARENDRA KUMAR JAIN Mr R.K. Charan, for the petitioner Mr Anees Bhurat, Public Prosecutor for the State ::: By the Court:
Heard learned counsel for the petitioner as
well as learned Public Prosecutor and perused the
relevant material/case diary made available to me
during the arguments of the case.
It is argued that the petitioner is a lady and
she is in judicial custody since 18th June, 2009 and
nothing is to be recovered or interrogated from her.
The co-accused Ramesh @ Rameshwar has already been
granted bail on 16th July, 2009 under sec.439, CrPC
by this Court in S.B. Cr. Misc. Bail Application
No.3673/2009; therefore, accused-petitioner be also
released on bail.
After considering all the facts and
circumstances of the case and without expressing any
2 of 2
opinion on its merits and demerits, I think it just
and proper to release the accused-petitioner,
namely, Smt. Sugna w/o Chhagan Lal, presently
confined in Sub Jail, Nimbaheda on bail under
Section 439 Cr.P.C., in F.I.R. No.315/2009, Police
Station- Nimbaheda, District- Chittorgarh,
registered under Secs.419, 420, 406, 467, 468, 471,
IPC, provided she furnishes a personal bond in the
sum of Rs.25,000/- (Rupees Twenty Five Thousand
only) together with one surety of the like amount to
the satisfaction of the trial court for her
appearance on all subsequent dates of hearing and as
and when called upon to do so.
This bail application is allowed accordingly.
(NARENDRA KUMAR JAIN), J.
mma