Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Beena Devi W/O Ghanshyam vs State Of Rajasthan
2021 Latest Caselaw 2759 Raj/2

Citation : 2021 Latest Caselaw 2759 Raj/2
Judgement Date : 9 July, 2021

Rajasthan High Court
Beena Devi W/O Ghanshyam vs State Of Rajasthan on 9 July, 2021
Bench: Pankaj Bhandari
          HIGH COURT OF JUDICATURE FOR RAJASTHAN
                      BENCH AT JAIPUR

          S.B. Criminal Miscellaneous Bail Application No.
                                    10738/2021

1.         Beena Devi W/o Ghanshyam, Aged About 26 Years, R/o
           Gol Ps Lalsot Dist. Dausa Raj. (At Present Confined At
           Central Jail Jaipur)
2.         Dholi W/o Hansraj, Aged About 65 Years, R/o Gol Ps
           Lalsot Dist. Dausa Raj. (At Present Confined At Central
           Jail Jaipur)
                                                                       ----Petitioners
                                         Versus
State Of Rajasthan, Through Pp
                                                                      ----Respondent

For Petitioner(s) : Mr.D K Dixit present in the Court For Complainant(s) : Mr. Rajesh Kumar Meena present in the Court For State : Mr. Sher Singh Mahla, PP

HON'BLE MR. JUSTICE PANKAJ BHANDARI

Judgment / Order

09/07/2021

1. Petitioners have filed this bail application under Section 439

Cr.P.C.

2. F.I.R. No. 165/2019 was registered at Police Station Lalsot,

District Dausa for offence under Sections 147, 148, 341, 447, 302

I.P.C.

3. It is contended by counsel for the petitioners that the F.I.R.

was filed in April 2019. Initially police kept the matter pending

under Section 173 (8) Cr.P.C., subsequently, charge-sheet was

filed under Section 299 Cr.P.C. against the present petitioners,

who are females. Petitioners were not aware of filing of charge-

(2 of 2) [CRLMB-10738/2021]

sheet. It is also contended that co-accused have been convicted

under Section 302 IPC. No overt act is assigned to the petitioners.

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

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

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

that accused-petitioners shall be released on bail provided each of

them 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 they 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 /60

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