Citation : 2021 Latest Caselaw 4766 Raj
Judgement Date : 19 February, 2021
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Criminal Miscellaneous Bail Application No. 2525/2021
Rajesh Kumar S/o Ramprtap, Aged About 37 Years, R/o Ward No. 7, 2 M.g.m.-B Rojadi, Tehsil Gharsana, Dist. Sri Ganganagar. (Raj.). (At Present Lodged In Sub Jail, Anupgarh)
----Petitioner Versus State Of Rajasthan, Through Pp
----Respondent Connected With S.B. Criminal Miscellaneous Bail Application No. 2527/2021 Nathuram S/o Sh. Bhagwan Sahay, Aged About 27 Years, R/o 2 Mgm, Rojari, Tehsil Gharsana, Dist. Sri Ganganagar. (Presently Lodged At Sub Jail, Anoopgarh).
----Petitioner Versus State, Through Pp
----Respondent
For Petitioner(s) : Mr. D.S. Gharsana Mr. Ashok Kumar For Respondent(s) : Ms. Anita Gehlot, PP
HON'BLE MR. JUSTICE VIJAY BISHNOI
Judgment / Order
19/02/2021
Heard learned counsel for the parties and perused the
material available on record.
The petitioner(s) has/have been arrested in FIR No.246/2020
of Police Station Nai Mandi Gharsana, District Sri Ganganagar for
the offence(s) punishable under Section(s) 8/15 & 25 of NDPS Act.
He/she/they has/have preferred this/these bail application(s)
under Section 439 Cr.P.C.
(2 of 2) [CRLMB-2525/2021]
Learned counsel for the petitioners has submitted that the
narcotic contraband poppy straw weighing 5 kg 500 gms alleged
to have been recovered in the matter is below commercial
quantity.
Learned Public Prosecutor has opposed the bail
application(s).
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 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) -
Rajesh Kumar S/o Ramprtap and Nathuram S/o Sh. Bhagwan
Sahay shall be released on bail in connection with FIR
No.246/2020 of Police Station Nai Mandi Gharsana, District Sri
Ganganagar provided he/she/they execute(s) a personal bond in
the 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
58-59 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!