High Court Rajasthan High Court

Virendra Singh vs State on 17 December, 2009

Rajasthan High Court
Virendra Singh vs State on 17 December, 2009
    

 
 
 

 IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN 
AT JAIPUR BENCH, JAIPUR

O R D E R

S.B. CRIMINAL MISC. PETITION NO. 2795/2009

VIRENDRA SINGH Vs. STATE OF RAJASTHAN  


Date: 17.12.2009

HON'BLE MR. JUSTICE K.S. RATHORE

Mr. Harendra Singh, Advocate for the petitioner.
Mr. Amit Punia, Public Prosecutor for the State.
      		    ****

The present criminal misc. petition under Section 482 Cr.P.C. is directed against the order dated 19.11.2009 passed by the Additional Civil Judge (Jr. Division) & Judicial Magistrate First Class No.1, Ajmer in Criminal Case No. 568/1986, by which the trial Court dismissed the application of the petitioner moved under Section 70(2) Cr.P.C. for converting the arrest warrant into bailable warrant.

Learned counsel for the petitioner submits that the petitioner is ready to appear before the trial Court and participate in the criminal proceedings in Criminal Case No. 568/1986, but the arrest warrant issued against him may be converted into bailable warrant.

Having heard learned counsel for the petitioner as well as learned Public Prosecutor and upon perusal of the material on record, in the interest of justice, I deem it proper to direct petitioner Virendra Singh S/o Vijay Singh to appear before the trial Court on or before 08.01.2010. In case the petitioner surrenders himself before the trial Court on or before 08.01.2010, the trial Court is directed to convert the arrest warrant into bailable warrant on his furnishing bail bonds to its satisfaction.

With these observations, this misc. petition stands allowed.

The stay application also stands disposed of.

(K.S. RATHORE),J.

/KKC