Wednesday, 06, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Rakesh Bhadu vs State Of Rajasthan
2021 Latest Caselaw 2463 Raj

Citation : 2021 Latest Caselaw 2463 Raj
Judgement Date : 29 January, 2021

Rajasthan High Court - Jodhpur
Rakesh Bhadu vs State Of Rajasthan on 29 January, 2021

HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Criminal Miscellaneous Bail Application No. 1346/2021

Rakesh Bhadu S/o Sh. Shankar Lal Bhadu, Aged About 19 Years, Badhuon Ki Dhani Kudas, Police Station Panchu, District Bikaner. (Presently Lodged At Sub Jail Suratgarh).

----Petitioner Versus State Of Rajasthan, Through P.p.

                                                                ----Respondent


For Petitioner(s)        :     Mr. S.R. Godara
For Respondent(s)        :     Mr. Mohd Javed Gouri, P.P.



            HON'BLE MR. JUSTICE VIJAY BISHNOI

                         Judgment / Order

29/01/2021

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.06/2020 of Police

Station Suratgarh, District Sri Ganganagar for the offences

punishable under Sections 8/15, 29 of the NDPS Act. He has

preferred this bail application under Section 439 Cr.P.C.

Learned counsel for the petitioner has submitted that co-

accused persons namely Mohamed Munaf and Bablu Khan have

already been enlarged on bail by a Co-ordinate Bench of this

Court.

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

(2 of 2) [CRLMB-1346/2021]

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 Rakesh Bhadu

S/o Sh. Shankar Lal Bhadu shall be released on bail in connection

with FIR No.06/2020 of Police Station Suratgarh, 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

79-akash/-

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