Citation : 2021 Latest Caselaw 9991 Raj
Judgement Date : 2 July, 2021
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Criminal Miscellaneous Bail Application No. 7621/2021
Gaurav Maheshwari S/o Sampatlal Maheshwari, Aged About 31 Years, R/o C-71, Shankar Nagar, Pal Road, Jodhpur. (Presently Lodged In Central Jail Jodhpur).
----Petitioner Versus State Of Rajasthan, through Public Prosecutor.
----Respondent
S.B. Criminal Miscellaneous Bail Application No. 7633/2021
Gaurav Maheshwari S/o Sampatlal Maheshwari, Aged About 31 Years, R/o C-71, Shankar Nagar, Pal Road, Jodhpur. (Presently Lodged In Central Jail Jodhpur).
----Petitioner Versus State Of Rajasthan, Through Public Prosecutor.
----Respondent
S.B. Criminal Miscellaneous Bail Application No. 7641/2021
Gaurav Maheshwari S/o Sampatlal Maheshwari, Aged About 31 Years, R/o C-71, Shankar Nagar, Pal Road, Jodhpur. (Presently Lodged In Central Jail Jodhpur).
----Petitioner Versus State Of Rajasthan, Through Public Prosecutor.
----Respondent
For Petitioner(s) : Mr. Anand Purohit, Sr. Advocate assisted with Mr. Kapil Purohit (through VC) For Respondent(s) : Mr. S.S. Rajpurohit, PP
HON'BLE MR. JUSTICE SANDEEP MEHTA
Judgment
02/07/2021
The petitioner was granted interim bail for a period of twenty
days vide orders dated 11.06.2021 passed in these three bail
(2 of 2) [CRLMB-7621/2021]
applications. This liberty was granted to the petitioner on the
ground that his father Shri Sampatlal Maheshwari was suffering
from Covid infection and was under a serious condition. Now, the
petitioner has moved interlocutory applications in these three bail
applications, seeking extension of period of interim bail on various
grounds:-
1. that his father has not recovered fully from Covid infection
and that he has been advised lungs transplantation
2. that the petitioner has himself tested positive for Covid on
26.06.2021. The RTPCR test report dated 26.06.2021 is annexed
with the application in support of this contention. Copies of various
OPD tickets of Shri Sampatlal have also been annexed with the
application.
On going through these OPD tickets, this Court is of the view
that for the present, there is no reason to extend interim bail
granted to the petitioner because Shri Sampatlal is not admitted
any hospital and is on conservative support and treatment.
However, the contention of Shri Purohit that the petitioner has
himself tested for Covid appears to be correct in view of the
RTPCR report placed on record. Thus, in order to complete 14
days' protocol as per the prescribed Covid norms, the interim bail
granted to the petitioner vide orders dated 11.06.2021 is
extended till 10.07.2021. He shall surrender back at the Central
Jail, Jodhpur in the morning of 11.07.2021. The interlocutory
applications are disposed of accordingly.
(SANDEEP MEHTA),J 21, 22 & 23-Sudhir Asopa/-
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!