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

Lokesh @ Kalu S/O Shri Nandlal vs State Of Rajasthan
2021 Latest Caselaw 2868 Raj/2

Citation : 2021 Latest Caselaw 2868 Raj/2
Judgement Date : 13 July, 2021

Rajasthan High Court
Lokesh @ Kalu S/O Shri Nandlal vs State Of Rajasthan on 13 July, 2021
Bench: Pankaj Bhandari
          HIGH COURT OF JUDICATURE FOR RAJASTHAN
                      BENCH AT JAIPUR

     S.B. Criminal Miscellaneous Second Bail Application No.
                                 10276/2021

Lokesh @ Kalu S/o Shri Nandlal, R/o Chitara Ps Rawajna Dungar
Dist. Sawai Madhopur (At Present At Dist. Jail Sawai Madhopur)
                                                                     ----Petitioner
                                      Versus
State Of Rajasthan, Through Pp
                                                                   ----Respondent

For Petitioner(s) : Ms. Sarika Choudhary and Mr. Narayan Singh Chaudhary through VC For Respondent(s) : Mr. Mangal Singh Saini, PP

HON'BLE MR. JUSTICE PANKAJ BHANDARI

Judgment / Order

13/07/2021

1. Petitioner has filed this second bail application under Section

439 Cr.P.C.

2. F.I.R. No.195/2020 was registered at Police Station Rawanja

Dungar (Sawai Madhopur) for offence under Sections 363 & 380

I.P.C.

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

is aged around nineteen years. Prosecutrix in her statement

recorded under Section 164 Cr.P.C. has stated that she called the

petitioner and went with him on her own free will. It is also stated

that no wrong act has been done by the petitioner.

4. Learned Public Prosecutor has opposed the second bail

application.

(2 of 2) [CRLMB-10276/2021]

5. I have considered the contentions.

6. Considering the contentions put forth by counsel for the

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

7. This second 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 /28

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