// 1 //
IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN
AT PRINCIPAL SEAT, JODHPUR
ORDER
In
S.B. Cr. Misc. Bail Application No.3388/2009
{Yashwant Versus The State of
Rajasthan}
Date of Order ::: 17th July, 2009
PRESENT
HON'BLE SHRI JUSTICE NARENDRA KUMAR JAIN
Shri R.S. Chouhan, counsel for the petitioner
Shri Anil Joshi, PP for the State of Rajasthan
####
By the Court:
Heard learned counsel for the petitioner(s) as well as learned Public Prosecutor and perused the relevant material
made available to me during the arguments of the
case.
It is contended on behalf of the
petitioner that petitioner is in judicial
custody for the last more than one month and
offence is triable by Magistrate, therefore, the
petitioner may be released 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-
// 2 //
petitioner Yashwant S/o Nathu Lal be released on
bail under Section 439 Cr.P.C. in F.I.R. No.
308/2002, Police Station Nathdwara registered
under Section(s) 465, 409, 467, 420, 120-B IPC,
provided he 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 his appearance before that Court on all
subsequent dates of hearing and as and when
called upon to do so.
(NARENDRA KUMAR JAIN), J.
//DK//