Citation : 2021 Latest Caselaw 9243 Raj
Judgement Date : 23 April, 2021
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Criminal Miscellaneous Bail Application No. 4354/2021
Narendra S/o Jagdish, Aged About 24 Years, R/o Chak 04 SPS, Salempura, Police Station Sameja Kothi Dist. Sri Ganganagar. (At Present Lodged In Sub Jail, Anupgarh).
----Petitioner Versus State Of Rajasthan, Through Pp
----Respondent
For Petitioner(s) : Mr. Rajni Kaushik (through VC) For Respondent(s) : Mr. Shrawan Bishnoi, PP
HON'BLE MR. JUSTICE VIJAY BISHNOI
Judgment / Order
23/04/2021 Heard.
The petitioner(s) has/have been arrested in FIR No.15/2020-
21 of Police Station Excise Enforcement Team, Anupgarh, District
Sri Ganganagar for the offence(s) punishable under Section(s)
16/54 of Rajasthan Excise Act. He/She/They has/have preferred
this/these bail application(s) under Section 439 Cr.P.C.
Learned counsel for the petitioner(s) has submitted that
offence(s) alleged to have been committed by the petitioner(s)
is/are triable by Magistrate.
Learned Public Prosecutor has opposed the bail
application(s).
Having regard to the totality of the facts and circumstances
of the case and taking into consideration the fact that the alleged
offence(s) levelled against the petitioner(s) is/are triable by
(2 of 2) [CRLMB-4354/2021]
Magistrate, without expressing any opinion on the merits of the
case, I deem it just and proper to grant bail to the accused
petitioner(s) under Section 439 Cr.P.C.
Accordingly, this/these bail application(s) filed under Section
439 Cr.P.C. is/are allowed and it is directed that petitioner(s)
Narendra S/o Jagdish shall be released on bail in connection with
FIR No.15/2020-21 of Police Station Excise Enforcement Team,
Anupgarh, District Sri Ganganagar provided he/she/they
execute(s) a personal bond in a sum of Rs.50,000/- with two
sound and solvent sureties of Rs.25,000/- each to the satisfaction
of learned trial court for his/her/their appearance before that court
on each and every date of hearing and whenever called upon to do
so till the completion of the trial.
(VIJAY BISHNOI),J
23-pratibha/-
Powered by TCPDF (www.tcpdf.org)
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!