Citation : 2021 Latest Caselaw 11818 Raj
Judgement Date : 29 July, 2021
HIGH COURT OF JUDICATURE FOR RAJASTHAN JODHPUR
S.B. Criminal Miscellaneous Bail Application No. 9583/2021
Shanti Bai
----Petitioner Versus State
----Respondent Connected With
S.B. Criminal Miscellaneous Bail Application No. 9585/2021 Shanti Bai
----Petitioner Versus State
----Respondent S.B. Criminal Miscellaneous Bail Application No. 9587/2021 Shanti Bai
----Petitioner Versus State
----Respondent S.B. Criminal Miscellaneous Bail Application No. 9589/2021 Shanti Bai
----Petitioner Versus State
----Respondent S.B. Criminal Miscellaneous Bail Application No. 9590/2021 Shanti Bai
----Petitioner Versus State
----Respondent S.B. Criminal Miscellaneous Bail Application No. 9592/2021 Shanti Bai
----Petitioner Versus State
----Respondent
(2 of 3) [CRLMB-9583/2021]
S.B. Criminal Miscellaneous Bail Application No. 9594/2021 Shanti Bai
----Petitioner Versus State
----Respondent S.B. Criminal Miscellaneous Bail Application No. 9595/2021 Shanti Bai
----Petitioner Versus State
----Respondent
For Petitioner(s) : Mr Harish Purohit For Respondent(s) : Mr S.K. Bhati, Public Prosecutor
HON'BLE MR. JUSTICE SANJEEV PRAKASH SHARMA
Judgment / Order
29/07/2021
These cases have been listed in To Be Mentioned category as
there was confusion about the exact nature of order passed on
27.07.2021 in open Court.
Heard learned counsel for the petitioners as well as learned
Public Prosecutor.
These bail applications have been filed under Section 438
CrPC in connection with FIR Nos. 447/2014, 446/2014, 452/2014,
451/2014, 450/2014, 448/2014, 449/2014 & 445/2014 registered
at ACB Chowki District Udaipur for the offences under Sections
13(1)(C)(D) & 13(2) of the Prevention of Corruption Act, 1988
read with Sections 409, 120B IPC whereupon the investigation
was commenced. Apprehending their arrest, the petitioners moved
bail applications before the court below, which were dismissed.
Hence, present bail applications have been filed.
(3 of 3) [CRLMB-9583/2021]
Learned counsel for the petitioners submits that the co-
accused Sarpanch as well as Panchayat Secretary have been
granted benefit of anticipatory bail by this Court. So far as the
present accused-petitioners are concerned, they are ladies. The
allegation is common in all FIRs, of having issued forged pattas by
the Sarpanch and the role of the petitioners is minimal.
Taking into consideration the nature of allegations, I am
inclined to grant interim bail to the petitioners. The petitioners
would join interrogation before the ACB Authorities on 03.08.2021
and report shall be submitted before this Court on the next date.
List these cases again on 09.08.2021, with report of the
Investigating Officer.
In the meanwhile, the petitioners shall not be arrested in
connection with FIR Nos.447/2014, 446/2014, 452/2014,
451/2014, 450/2014, 448/2014, 449/2014 & 445/2014 registered
at ACB Chowki District Udaipur.
(SANJEEV PRAKASH SHARMA),J
117-124 MMA/-
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!