Tuesday, 09, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Bunty Singh Jadon S/O Suresh Singh vs The State Of Rajasthan
2021 Latest Caselaw 2584 Raj/2

Citation : 2021 Latest Caselaw 2584 Raj/2
Judgement Date : 5 July, 2021

Rajasthan High Court
Bunty Singh Jadon S/O Suresh Singh vs The State Of Rajasthan on 5 July, 2021
Bench: Pankaj Bhandari
          HIGH COURT OF JUDICATURE FOR RAJASTHAN
                      BENCH AT JAIPUR

          S.B. Criminal Miscellaneous Bail Application No.
                                9161/2021

Bunty Singh Jadon S/o Ramesh Singh, R/o Village Dhoda Kuwa,
Thana Mahuwa, Dist Dausa, At Present Plot No 43, Meena Bajar
Colony, Khora Bisal, Thana Kardhani, Jaipur (At Present Accused
Confined In Central Jail Jaipur)
                                                                   ----Petitioner
                                    Versus
The State Of Rajasthan, Through The Public Prosecutor.
                                                                 ----Respondent

For Petitioner(s) : Mr. Shivraj Chauhan present in the Court For Respondent(s) : Mr. Sher Singh Mahla, PP

HON'BLE MR. JUSTICE PANKAJ BHANDARI

Judgment / Order

05/07/2021

1. Petitioner has filed this bail application under Section 439

Cr.P.C.

2. F.I.R. No.563/2020 was registered at Police Station Kardhani,

District Jaipur for offence under Sections 363 I.P.C.

3. It is contended by counsel for the petitioner that statement

of prosecutrix has been recorded under Section 164 Cr.P.C., in

which she has not levelled any allegation with regard to

commission of offence of kidnapping or rape.

4. Learned Public Prosecutor has opposed the bail application.

5. I have considered the contentions.

6. Considering the contentions put forth by counsel for the

(2 of 2) [CRLMB-9161/2021]

petitioner, I deem it proper to allow the bail application.

7. This bail application is, accordingly, allowed and it is directed

that accused-petitioner shall be released on bail provided he

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 trial Court with the stipulation that he shall appear before

that Court and any Court to which the matter be transferred, on

all subsequent dates of hearing and as and when called upon to do

so.

(PANKAJ BHANDARI),J

ARTI SHARMA /9

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 : MAIMS

 
 
Latestlaws Newsletter