Citation : 2021 Latest Caselaw 3251 Raj
Judgement Date : 5 February, 2021
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Criminal Miscellaneous Bail Application No. 1804/2021
Ganesh Vishnoi S/o Sh. Mohan Lal Vishnoi, Aged About 22 Years, R/o 6B-135, K.k. Colony, P.s. Kudi Bhagtasani, Jodhpur. (Presently Lodged In Central Jail, Jodhpur).
----Petitioner Versus State Of Rajasthan, Through Pp
----Respondent
For Petitioner(s) : Mr. Suresh Joshi For Respondent(s) : Mr. Mohd. Javed Gauri, PP
HON'BLE MR. JUSTICE VIJAY BISHNOI
Judgment / Order
05/02/2021
Heard learned counsel for the parties and perused
the material available on record.
The petitioner(s) has/have been arrested in FIR
No.21/2021 of Police Station Dangiyawas Jodhpur Metro
for the offence(s) punishable under Section(s) 3/25 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
that the alleged offence(s) levelled against the
(2 of 2) [CRLMB-1804/2021]
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) Ganesh Vishnoi S/o Sh. Mohan Lal Vishnoi
shall be released on bail in connection with FIR
No.21/2021 of Police Station Dangiyawas Jodhpur Metro
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
81-mohit/-
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!