Citation : 2021 Latest Caselaw 851 Raj/2
Judgement Date : 28 January, 2021
HIGH COURT OF JUDICATURE FOR RAJASTHAN
BENCH AT JAIPUR
S.B. Criminal Miscellaneous Bail Application No.
15842/2020
1. Sayed Akbar Ali S/o Sayed Aadam Hussain, Aged About
50 Years, Resident Of Beer P.s. Shree Nagar, District
Ajmer (At Present Confined In Central Jail, Ajmer.)
2. Islam Ali S/o Noor Mohamad, Aged About 44 Years,
Resident Of Beer P.s. Shree Nagar, District Ajmer (At
Present Confined In Central Jail, Ajmer.)
3. Sayed Maksood Ali S/o Sayed Fajal Hussain, Aged About
38 Years, Resident Of Beer P.s. Shree Nagar, District
Ajmer (At Present Confined In Central Jail, Ajmer.)
----Petitioners
Versus
State Of Rajasthan, Through P.p.
----Respondent
For Petitioner(s) : Mr. Parth Sarthi Sandu For Complainant(s) : Mr. Raj Kumar Kasana For State : Mr. Mangal Singh Saini, PP
HON'BLE MR. JUSTICE PANKAJ BHANDARI
Judgment / Order
28/01/2021
1. Petitioners have filed this bail application under Section
439 of Cr.P.C.
2. F.I.R. No. 187/2020 was registered at Police Station Shree
Nagar, District Ajmer (Raj.) for offence under Sections 147, 148,
149, 323, 341, 427, 435, 307, 457, 380 of I.P.C.
3. It is contended by counsel for the petitioners that there is
cross FIR. As many as 47 persons have been made an accused.
No injuries are attributed to present petitioners. Co-accused has
(2 of 2) [CRLMB-15842/2020]
been enlarged on bail.
4. Learned Public Prosecutor and counsel for the complainant
have opposed the bail application.
5. I have considered the contentions.
6. Considering the contentions put forth by counsel for the
petitioners, I deem it proper to allow the bail application.
7. This bail application is accordingly allowed and it is directed
that accused petitioners shall be released on bail provided each of
them 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 they 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.
(PANKAJ BHANDARI),J
NIKHIL KR. YADAV /45
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!