Citation : 2021 Latest Caselaw 2920 Raj/2
Judgement Date : 14 July, 2021
HIGH COURT OF JUDICATURE FOR RAJASTHAN
BENCH AT JAIPUR
S.B. Criminal Miscellaneous Bail Application No.
11012/2021
Pradeep S/o Narendra Singh, R/o Plot No. 07, Govind Nagar,
Khatipura Road, Jhotwara, Thana Jhotwara, District Jaipur. (At
Present Confined Sub Jail Sambhar Distt. Jaipur)
----Petitioner
Versus
State Of Rajasthan, Through P.p.
----Respondent
For Petitioner(s) : Mr. Amit Ratnawat For Respondent(s) : Mr. Mangal Singh Saini, PP
HON'BLE MR. JUSTICE PANKAJ BHANDARI
Judgment / Order
14/07/2021
1. Petitioner has filed this bail application under Section 439
Cr.P.C.
2. F.I.R. No.246/2021 was registered at Police Station Phagi,
District Jaipur for offence under Sections 379 & 120-B I.P.C. and
Sections 4/21 of M.M.D.R. Act.
3. It is contended by counsel for the petitioner that the matter
pertains to transportation of Bajri. Petitioner has deposited the
penalty amount.
4. Learned Public Prosecutor has opposed the bail application. It
is contended that petitioner earlier also was involved in
transportation of Bajri.
5. I have considered the contentions.
(2 of 2) [CRLMB-11012/2021]
6. Considering the contentions put forth by counsel for the
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.
8. However, it is made clear that if the petitioner repeats the
offence, State would be free to move application for cancellation
of bail before the concerned Court.
9. A copy of this order be sent to concerned S.H.O. for
recording this condition in the Village Crime Record Book so that
in the event of petitoner's repeating offence, S.H.O. can move the
Court for cancellation of bail.
(PANKAJ BHANDARI),J
NIKHIL KR. YADAV /103
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!