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

Mohan Lal @ Monu Jalap vs State Of Rajasthan
2021 Latest Caselaw 5665 Raj

Citation : 2021 Latest Caselaw 5665 Raj
Judgement Date : 25 February, 2021

Rajasthan High Court - Jodhpur
Mohan Lal @ Monu Jalap vs State Of Rajasthan on 25 February, 2021
Bench: Vijay Bishnoi

HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Criminal Miscellaneous Bail Application No. 2446/2021

Mohan Lal @ Monu Jalap S/o Sh. Liladhar, Aged About 24 Years, B/c Kumhar, R/o Dulmera Tehsil Lunkaransar, Dist. Bikaner. (At Present Lodged At Central Jail, Bikaner).

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

----Respondent

For Petitioner(s) : Mr. Jayendra Sevada Mr. Murli Manohar Prajapat For Respondent(s) : Mr. Shrawan Bishnoi, P.P.

HON'BLE MR. JUSTICE VIJAY BISHNOI

Judgment / Order

25/02/2021

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.326/2020 of

Police Station Sadar, District Sri Ganganagar for the offences

punishable under Sections 307, 384, 386, 427, 417, 419, 465,

467, 468, 120-B of IPC and Section 27 of the Arms Act and

Section 43/66 IT Act. He has preferred this bail application under

Section 439 Cr.P.C.

Learned counsel for the petitioner has submitted that

allegation against the petitioner is to the effect that he used to

talk on a mobile phone, which is registered in the name of one

Lawrence Bishnoi and conveyed him OTP, which he received on his

mobile phone. It is submitted that the petitioner was not involved

(2 of 2) [CRLMB-2446/2021]

in the incident regarding attempting to commit murder, for which,

the present FIR has been filed. It is also submitted that the

petitioner is in judicial custody since long and charge sheet has

been filed.

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 Mohan Lal @

Monu Jalap S/o Sh. Liladhar shall be released on bail in connection

with FIR No.326/2020 of Police Station Sadar, District Sri

Ganganagar 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

30-Taruna/-

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