Monday, 04, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sukh Ram @ Sucha vs State
2021 Latest Caselaw 2975 Raj

Citation : 2021 Latest Caselaw 2975 Raj
Judgement Date : 3 February, 2021

Rajasthan High Court - Jodhpur
Sukh Ram @ Sucha vs State on 3 February, 2021
Bench: Vijay Bishnoi

HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Criminal Miscellaneous Bail Application No. 1557/2021

Sukh Ram @ Sucha S/o Moola Ram, Aged About 26 Years, R/o Badali Nagaur Ps Nagaur Kotwali Dist. Nagaur. (At Present Lodged In District Jail, Nagaur).

----Petitioner Versus State, Through Pp

----Respondent

For Petitioner(s) : Mr. R.S. Gill For Respondent(s) : Mr. Mahipal Bishnoi, PP

HON'BLE MR. JUSTICE VIJAY BISHNOI

Judgment / Order

03/02/2021

Heard learned counsel for the parties and perused

the material available on record.

The petitioner(s) has/have been arrested in FIR

No.483/2020 of Police Station Kotwali Nagaur, District

Nagaur for the offence(s) punishable under Section(s)

3/25 & 5/25 of Arms Act. He/She/They has/have

preferred this/these bail application(s) under Section 439

Cr.P.C.

Learned counsel for the petitioner has submitted that

the offences alleged to have been committed by the

petitioner 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

(2 of 2) [CRLMB-1557/2021]

that the alleged offence(s) levelled against the

petitioner(s) is/are triable by 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) Sukh Ram @ Sucha S/o Moola Ram shall be

released on bail in connection with FIR No.483/2020 of

Police Station Kotwali Nagaur, District Nagaur 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

54-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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter