Rajasthan High Court - Jaipur
Lekhraj Mittal vs State Of Rajasthan Through Pp on 20 February, 2018
Author: Pankaj Bhandari
Bench: Pankaj Bhandari
HIGH COURT OF JUDICATURE FOR RAJASTHAN BENCH AT
JAIPUR
S.B. Criminal Miscellaneous Bail No. 2130 / 2018
Lekhraj Mittal S/o Sh. Brij Mohan Mittal, B/c Mahajan, Aged About
36 Years, R/o B-262, 10 B-scheme, Gopalpura Bye Pass, Jaipur.
----Petitioner
Versus
State of Rajasthan Through PP.
----Respondent
_____________________________________________________ For Petitioner(s) : Mr. Rajesh Goswami For Respondent(s) : Mr. R.R. Singh Rathore, PP _____________________________________________________ HON'BLE MR. JUSTICE PANKAJ BHANDARI Judgment / Order 20/02/2018
1. Petitioner has filed this miscellaneous bail application under Section 438 Cr.P.C.
2. F.I.R. No.71/2007 was registered at Police Station Murlipura (West) District Jaipur for offence under Sections 447 of I.P.C. (later on Section 420, 467, 468, 471 read with Section 120-B of I.P.C. added by Investigating Officer).
3. It is contended by counsel for the petitioner that the petitioner was bonifide purchaser. Seller has been given benefit of bail by Co-ordinate Bench of this Court.
4. Learned Public Prosecutor has opposed the bail application.
5. I have considered the contentions.
6. Considering the arguments put forth by counsel for the petitioner, I deem it proper to allow the anticipatory bail application.
(2 of 2) [CRLMB-2130/2018]
7. The anticipatory bail application is allowed. The S.H.O/I.O/Arresting Officer, Police Station Murlipura (West) District Jaipur in F.I.R. No.71/2007 is directed that in the event of arrest of the petitioner he shall be released on bail, provided he furnishes a personal bond in the sum of Rs.50,000/- with two sureties in the sum of Rs. 25,000/- each to his satisfaction on the following conditions :-
(i). that the petitioner shall make himself available for interrogation by a police officer as and when required;
(ii). that the petitioner shall not directly or indirectly make any inducement, threat or promise to any person acquainted with the facts of the case so as to dissuade him from disclosing such facts to the court or any police officer, and
(iii). that the petitioner shall not leave India without previous permission of the court.
(PANKAJ BHANDARI), J.
Arti/91