Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Amarnath @ Virender @ Amarkesh vs State Of Rajasthan
2021 Latest Caselaw 10372 Raj

Citation : 2021 Latest Caselaw 10372 Raj
Judgement Date : 8 July, 2021

Rajasthan High Court - Jodhpur
Amarnath @ Virender @ Amarkesh vs State Of Rajasthan on 8 July, 2021
Bench: Vijay Bishnoi

HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Criminal Miscellaneous Bail Application No. 4512/2021

Amarnath @ Virender @ Amarkesh S/o Brajesh Tiwari, Aged About 32 Years, Harhawa, Police Station Baedhan, District Singroli, Madhya Pradesh. (Presently Lodged At District Jail Chittorgarh).

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

                                                                      ----Respondent


For Petitioner(s)        :     Mr. Pankaj Gupta
For Respondent(s)        :     Mr. SS Rajpurohit, PP



            HON'BLE MR. JUSTICE VIJAY BISHNOI

                         Judgment / Order

08/07/2021

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.80/2020 of Police

Station Bhupalsagar District Chittorgarh for the offences

punishable under Sections 363, 344, 366-A, 370(4), 498 A of IPC,

Section 75, 81 of Juvenile Justice Act, Section 10, 11 of Prohibition

of Child Marriage Act and Section 16/17 of POCSO 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 Basantilal, Sarita Devi @ Laxmi,

Omprakash and Satyanarayan have already been enlarged on bail

by a Co-ordinate Bench of this Court. It is further submitted that

charge-sheet has been filed and trial of the case will take time.

(2 of 2) [CRLMB-4512/2021]

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 Amarnath @

Virender @ Amarkesh S/o Brajesh Tiwari shall be released on bail

in connection with FIR No.80/2020 of Police Station Bhupalsagar

District Chittorgarh 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

Surabhii/105-

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