Citation : 2021 Latest Caselaw 659 Raj/2
Judgement Date : 22 January, 2021
HIGH COURT OF JUDICATURE FOR RAJASTHAN
BENCH AT JAIPUR
S.B. Criminal Miscellaneous Bail Application No.
14973/2020
Samaydeen S/o Shri Subedar, R/o Vill. Kolri Ps Sikri Dist.
Bharatpur Raj. (Presently Confined At Central Jail Bharatpur)
----Petitioner
Versus
State Of Rajasthan, Through Public Prosecutor
----Respondent
For Petitioner(s) : Mr. Kapil Gupta with Mr. Dharmendra For State : Mr. Sher Singh Mahla, PP
HON'BLE MR. JUSTICE PANKAJ BHANDARI
Judgment / Order
22/01/2021
1. Petitioner has filed this bail application under Section
439 of Cr.P.C.
2. F.I.R. No. 113/2020 was registered at Police Station Sikri,
District Bharatpur for offence under Sections 143, 323, 341, 376,
of I.P.C. and Section 3/4 of POCSO Act.
3. It is contended by counsel for the petitioner that an affidavit
has been filed before the Court below, wherein it is mentioned
that this present FIR was lodged out of rage.
4. Learned Public Prosecutor has opposed the bail application.
It is contended that prosecutrix is a 15 year old girl. She in her
statement recorded under Section 164 Cr.P.C., has specifically
levelled allegation of rape against the present petitioner.
5. I have considered the contentions.
(2 of 2) [CRLMB-14973/2020]
6. Considering the contentions put forth by counsel for the
State, I am not inclined to entertain the bail application.
7. This bail application is accordingly, dismissed.
8. However, petitioner would be free to move fresh bail
application after recording the statement of the prosecutrix in
Court.
(PANKAJ BHANDARI),J
NIKHIL KR. YADAV /31
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!