Citation : 2021 Latest Caselaw 10794 Raj
Judgement Date : 14 July, 2021
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Criminal Miscellaneous Bail Application No. 6735/2021
Chandra Prabhav @ Chandu S/o Sh. Prahlad Ram, Aged About 40 Years, Mokhab, Sheo Police Station, Dist. Barmer. (Lodged In Sub Jail, Rajgarh).
----Petitioner Versus State Of Rajasthan, Through Pp
----Respondent
For Petitioner(s) : Mr. Vijay Raj Bishnoi For Respondent(s) : Mr. Anees Bhurat, PP
HON'BLE MR. JUSTICE VIJAY BISHNOI
Judgment / Order
14/07/2021
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.104/2016 of
Police Station Bhaleri District Churu for the offences punishable
under Sections 19/54, 54-G of Rajasthan Excise Act. He has
preferred this bail application under Section 439 Cr.P.C.
Learned counsel for the petitioner has submitted that after
rejection of the first bail application of the petitioner, he has been
arrested in all other cases and is in judicial custody. It is also
submitted that so far as regarding the case against the petitioner
lodged in State of Bihar is concerned, he was already produced on
production warrant in Bihar and he is in judicial custody there. It
is further submitted that in almost all the cases pending against
(2 of 2) [CRLMB-6735/2021]
the petitioner, he has been arrested and in some of the cases, he
has been enlarged on bail. It is also submitted that the petitioner
is in custody since last more than four months and taking into
consideration the facts and circumstances of the case, he may be
enlarged on bail.
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 Chandra
Prabhav @ Chandu S/o Sh. Prahlad Ram shall be released on bail
in connection with FIR No.104/2016 of Police Station Bhaleri
District Churu 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/83-
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!