2008 INSC 0227 SUPREME COURT OF INDIA Man Singh Vs. State of Rajasthan 28.01.2008 (S.B.Sinha and V.S.Sirpurkar,JJ.) Crl.A.No.189 of 2008 ORDER [Arising out of SLP(Crl.) No. 7742/2007] 1. Despite service of notice, nobody appears on behalf of the respondent. 2. Leave granted. 3. The appellant being in custody for about a year now, we direct that he shall be released on bail on furnishing bail bond of Rs. 25,000/- with two sureties each for the same amount to the satisfaction of the Trial Court. The appeal is allowed with the aforementioned direction. 1 SpotLaw