Citation : 2021 Latest Caselaw 10803 Raj
Judgement Date : 14 July, 2021
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Criminal Miscellaneous Bail Application No. 8714/2021 Vikram Kumar S/o Sh. Jitendra Kumar, Aged About 20 Years, B/c Harijan, R/o Sheoganj, Police Station And Tehsil Sheoganj, District Sirohi (Raj.) (Presently Lodged In Sub Jail, Bali)
----Petitioner Versus State, Through Pp
----Respondent
For Petitioner(s) : Mr. Chakravarti Singh Rathore. For Respondent(s) : Mr. Shravan Bishnoi, P.P.
HON'BLE MR. JUSTICE MANOJ KUMAR GARG
Judgment / Order
14/07/2021
Heard learned counsel for the petitioner and perused the
case file as well as material available on record.
The present bail application has been filed under Section 439
Cr.P.C. The petitioner has been arrested in connection with FIR
No.518/2020, Police Station Sumerpur, District Pali, for the
offences punishable under Sections 143, 323, 365, 384 & 327 of
IPC.
Learned counsel for the petitioner submits that similarly
situated co-accused have already been enlarged on bail by this
Court and the case of present petitioner is identical to that of the
co-accused. The accused-petitioner is in judicial custody and the
trial of the case will take sufficient long time to be concluded.
Therefore, the benefit of bail should be granted to the accused-
petitioner.
(2 of 2) [CRLMB-8714/2021]
Learned Public Prosecutor vehemently 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
petitioners under Section 439 Cr.P.C.
Accordingly, the bail application filed under Sec.439 Cr.P.C. is
allowed and it is directed that petitioner Vikram Kumar S/o Sh.
Jitendra Kumar shall be released on bail in connection with FIR
No.518/2020, Police Station Sumerpur, District Pali, provided he
executes a personal bond in the sum of Rs.50,000/- with one
sound and solvent surety of the like amount 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.
(MANOJ KUMAR GARG),J 119-Prashant/-
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!