Sunday, 10, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Shyam @ Ramavatar Son Of Ramesh ... vs State Of Rajasthan
2021 Latest Caselaw 128 Raj/2

Citation : 2021 Latest Caselaw 128 Raj/2
Judgement Date : 7 January, 2021

Rajasthan High Court
Shyam @ Ramavatar Son Of Ramesh ... vs State Of Rajasthan on 7 January, 2021
Bench: Pankaj Bhandari
          HIGH COURT OF JUDICATURE FOR RAJASTHAN
                      BENCH AT JAIPUR

          S.B. Criminal Miscellaneous Bail Application No.
                                   13842/2020

Shyam @ Ramavatar Son Of Ramesh Chand, Residence Of
Village Mahuri, Police Station Mania, District Dholpur (Raj.)
(Accused Petitioner Is Presently Confined At Distt. Jail Dholpur
Raj.)
                                                                            ----Petitioner
                                        Versus
State Of Rajasthan, Through P.p.
                                                                          ----Respondent

For Petitioner(s) : Mr. Harsh Vardhan Sharma, through VC For State : Mr. Sher Singh Mahla, PP

HON'BLE MR. JUSTICE PANKAJ BHANDARI

Judgment / Order

07/01/2021

1. Petitioner has filed this bail application under Section

439 of Cr.P.C.

2. F.I.R. No. 127/2020 was registered at Police Station

Nihalganj, Dholpur for offence under Sections 392, 452, 336 of

I.P.C.

3. It is contended by counsel for the petitioner that similarly

situated co-accused have been enlarged on bail. Petitioner has

remained in custody for the period of six months.

4. Learned Public Prosecutor has opposed the bail application.

Petitioner has criminal antecedents.

5. I have considered the contentions.

(2 of 2) [CRLMB-13842/2020]

6. Considering the contentions put forth by counsel for the

petitioner, I deem it proper to allow the bail application.

7. This bail application is accordingly allowed and it is directed

that accused petitioner shall be released on bail provided he

furnishes a personal bond in the sum of Rs.1,00,000/- (Rupees

One Lac only) together with two sureties in the sum of

Rs.50,000/- (Rupees Fifty Thousand only) each to the satisfaction

of the learned trial court with the stipulation that he shall appear

before that Court and any court to which the matter is transferred,

on all subsequent dates of hearing and as and when called upon to

do so.

8. A copy of this order be sent to concerned S.H.O. for

recording this condition in the Village Crime Record Book so that

in the event of petitoner's repeating offence, S.H.O. can move the

Court for cancellation of bail.

(PANKAJ BHANDARI),J

NIKHIL KR. YADAV /46

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