IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JAIPUR BENCH JAIPUR
ORDER
S.B. Criminal Misc. Bail Application No. 6981/2009
Zakir vs. State of Rajasthan
Dated : 16.09.2009
HON’BLE MR. JUSTICE MAHESH BHAGWATI
Mr. Vishwajeet Mantri, for the petitioner.
Mr. Amit Punia, Public Prosecutor for the State.
This order governs the disposal of bail application filed under Section 439 of Cr.P.C. by Mr. Vishwajeet Mantri Advocate on behalf of the applicant Zakir pertaining to F.I.R. No. 246/2007 of police station Kekri, Ajmer, in the offences under Sections 363, 366 and 120-B of IPC.
2. Heard learned counsel for the petitioner as also learned Public Prosecutor appearing for the State and perused the relevant material available on record.
3. Learned counsel for the petitioner has canvassed that the co-accused Ahajad Khan @ Ballu has already been enlarged on bail by the co-ordinate Bench and the case of the petitioner is rather on a better footing than that of the co-accused person, hence, the petitioner may also be granted indulgence of bail on the ground of parity.
4. Learned Public Prosecutor has opposed the bail petition.
5. Having considered the submissions made at the bar and carefully scanned the relevant material available on record, I, without expressing any opinion on the merits of the case, do feel inclined to grant indulgence of bail to the accused petitioner.
6. It is, therefore, ordered that the accused petitioner Zakir S/o. Farukh Musalman in F.I.R. No. 246/2007 of police station Kekri, Ajmer shall be released on bail on furnishing a personal bond in the sum of Rs.20,000/- together with two surety bonds each in the sum of Rs. 10,000/-, to the satisfaction of the learned trial Court with the stipulation that he shall appear before that Court on all dates of hearing and as and when called upon to do so till the trial is concluded.
(MAHESH BHAGWATI),J.
Mak/-