Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Janhagira Kha vs State Of Rajasthan
2021 Latest Caselaw 19338 Raj

Citation : 2021 Latest Caselaw 19338 Raj
Judgement Date : 17 December, 2021

Rajasthan High Court - Jodhpur
Janhagira Kha vs State Of Rajasthan on 17 December, 2021
Bench: Vijay Bishnoi

HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Criminal Miscellaneous IInd Bail Application No. 11982/2021

Janhagira Kha S/o Shri Iqbal Kha, Aged About 28 Years, R/o Vidhya Bharti School Ke Samne, Paniya Nada Road, Jalore. (Presently Lodged At Central Jail, Ganganagar)

----Petitioner Versus State Of Rajasthan, Through Pp

----Respondent

For Petitioner(s) : Mr. Sunil Bishnoi For Respondent(s) : Mr. AR Choudhary, PP

HON'BLE MR. JUSTICE VIJAY BISHNOI

Judgment / Order

17/12/2021

Heard learned counsel for the petitioner as well as learned

Public Prosecutor and also perused the material on record.

The petitioner has been arrested in FIR No.359/2019 of

Police Station Kotwali, District Sriganganagar for the offences

punishable under Sections 8/22, 8/29 of NDPS Act. He has

preferred this bail application under Section 439 Cr.P.C.

Learned counsel for the petitioner has submitted that as per

the prosecution story, a huge quantity of tablets containing

narcotic substance tramadol above commercial quantity were

recovered from the possession of one Sukhdev. During the course

of investigation Sukhdev has informed the police that he procured

the said narcotic contraband from one Papinder @ Kalu. On the

basis of said information, the police arrested Papinder @ Kalu,

who while in police custody gave information that he procured the

(2 of 2) [CRLMB-11982/2021]

aforesaid narcotic contraband from the petitioner. Learned counsel

has submitted that co-accused- Papinder @ Kalu has already been

enlarged on bail by a co-ordinate Bench of this Court. Learned

counsel for the petitioner has submitted that in such

circumstances, the petitioner is entitled to be enlarged on bail.

Learned Public Prosecutor has opposed the bail application.

Having regard to the totality of the facts and circumstances

of the case, without expressing any opinion on the merits of the

case, I deem it just and proper to grant bail to the accused

petitioner under Section 439 Cr.P.C.

Accordingly, this bail application filed under Section 439

Cr.P.C. is allowed and it is directed that petitioner Janhagira Kha

S/o Shri Iqbal Kha shall be released on bail in connection with FIR

No.359/2019 of Police Station Kotwali, District Sriganganagar

provided he executes 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 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

18-mohit/-

Powered by TCPDF (www.tcpdf.org)

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter