IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN BENCH AT JAIPUR. O R D E R S.B.CR.MISC.2nd BAIL APPLICATION NO.5859/2010. Tofeek Vs. State of Rajasthan Date of order : July 6, 2010. HON'BLE MR.JUSTICE MOHAMMAD RAFIQ Shri Rambabu Sharma for petitioner. Shri Amit Poonia, Public Prosecutor for State. ******
Heard learned counsel for petitioner, learned Public Prosecutor for the State and perused the relevant documents placed before me.
Learned counsel for petitioner has argued that earlier bail application of the petitionr was rejected as challan was not yet filed. Now, the challan has been filed in which, case for offence under Section 143, 332 and 353 IPC has been registered. Petitioner is a student. It has been falsely alleged that he caused lathi blow on the person of injured Ratiram. Even otherwise, all the injuries sustained by Ratiram were simple in nature. There is no other case pending against the petitioner for any other offence whatsoever. Trial of the case will take a long.
Learned Public Prosecutor has opposed the bail application.
Considering the submissions made at the bar, the nature of accusation, the materials on record and all other facts and circumstances of the case, I deem it just and proper to enlarge the petitioner on bail.
In the result, this bail application u/S.439 Cr.P.C. is allowed and it is directed that petitioner Tofeek S/o Mauj Khan shall be released on bail in FIR No.106/2010 P.S. Laxmangarh, District Alwar for offence u/Ss.143, 332 and 353 IPC on his furnishing a personal bond in the sum of Rs.30,000/- together with two sureties in the sum of Rs.15,000/- each to the satisfaction of the concerned Court for his appearance before that court on all dates of hearing until conclusion of the trial.
(MOHAMMAD RAFIQ), J.
ani