2008 INSC 0465 SUPREME COURT OF INDIA Mohan Lal & Ors. Vs. State of Rajasthan Crl.A.No. 320-323 of 2008 (K.G.Balakrishnan,CJI., C.K.Thakker And R.V. Raveendran,JJ.) 15.02.2008 ORDER (Arising out of SLP (Criminal) No.8092-8095 of 2007) 1. Leave granted. 2. Heard learned counsel for the parties. The petitioners are accused in a criminal case and were charged for offences punishable under Sections 147, 148, 149, 332, 353, 336, 436 and 124 IPC and offence under Sections 3 and 4 of the Prevention of Damage to the Public Property Act, 1984. They are in custody since June, 2007. Having regard to the facts and circumstances of the case, the petitioners are directed to be released on bail on their furnishing bail bonds for the amount of Rs.25,000/- each with two sureties each for the like amount to the satisfaction of the Additional Sessions Judge, Shahpura District, Jaipur. 3. The appeals are disposed of. 1 SpotLaw