Citation : 2021 Latest Caselaw 3233 Raj/2
Judgement Date : 28 July, 2021
HIGH COURT OF JUDICATURE FOR RAJASTHAN
BENCH AT JAIPUR
S.B. Criminal Miscellaneous Bail Application No.
11694/2021
Jaina Amulya Kumar S/o Daitari Jeena, Aged About 42 Years,
R/o9 Tala Gadha Koran Madal Ps Korel Dist. Jahajpur (Urisa) At
Sarania Apartment Bass Dhroni Post Bass Dhroni Thana Dhroni
Kolkata West Bangal (At Present Confined In Dist. Jail
Jhunjhunu)
----Petitioner
Versus
State Of Rajasthan, Through Pp
----Respondent
For Petitioner(s) : Mr. Asgar Khan
For Respondent(s) : Mr. Riyasat Ali, PP
HON'BLE MR. JUSTICE PANKAJ BHANDARI
Judgment / Order
28/07/2021
1. Petitioner has filed this bail application under Section 439
Cr.P.C.
2. F.I.R. No.292/2020 was registered at Police Station Kotwali
Jhunjhunu for offence under Sections 420, 406 & 120-B I.P.C.
3. It is contended by counsel for the petitioner that no amount
was paid to the petitioner. Petitioner's case is better to the co-
accused who has been given benefit of bail.
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
petitioner, I deem it proper to allow the bail application.
(2 of 2) [CRLMB-10614/2021]
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
NIKHIL KR. YADAV /18
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!