Sunday, 10, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ramkaran @ Ramesh vs State Of Rajasthan
2021 Latest Caselaw 9695 Raj

Citation : 2021 Latest Caselaw 9695 Raj
Judgement Date : 3 June, 2021

Rajasthan High Court - Jodhpur
Ramkaran @ Ramesh vs State Of Rajasthan on 3 June, 2021
Bench: Vijay Bishnoi Judge)

HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Criminal Miscellaneous Bail Application No. 7295/2021

Ramkaran @ Ramesh S/o Kola Ram, Aged About 34 Years, Saion Ki Dhani, Hapanada, Rodwa Kalla, Police Station Mandali, District Barmer (Raj.). (The Petitioner Is Presently Lodged In Central Jail Jodhpur).

----Petitioner Versus State Of Rajasthan, Through P.p.

----Respondent

For Petitioner(s) : Mr. Vishan Das Vaishnav (through VC) For Respondent(s) : Mr. A.R. Choudhary, P.P.

HON'BLE MR. JUSTICE VIJAY BISHNOI (VACATION JUDGE)

Judgment / Order

03/06/2021 Heard learned counsel for the petitioner as well as learned

Public Prosecutor and also perused the material on record.

The petitioner has been arrested in FIR No.30/2021 of Police

Station Jhanwar, District Jodhpur for the offences punishable

under Sections 363, 366-A, 376(2)(N) of IPC and 5(G)/6 of

POCSO Act, 2012 and 3(1)(w)(I)(II)(V) of SC/ST Act. He has

preferred this bail application under Section 439 Cr.P.C.

Learned counsel for the petitioner has submitted that from

the perusal of the statements of the prosecutrix recorded under

Section 164 Cr.P.C., it is clear that she has not been abducted by

the petitioner. It is further submitted that the prosecutrix has

stated that she went with the petitioner as per her own free will

without informing her parents, thereafter due to doubt, her

parents have filed complaint against the petitioner. It is also

(2 of 2) [CRLMB-7295/2021]

submitted that the prosecutrix in her statements has stated that

petitioner had nothing done wrong with her.

Learned Public Prosecutor has opposed the bail application.

Having regard to the totality of the facts and circumstances

of the case, without expressing any opinion on the merits of the

case, I deem it just and proper to grant bail to the accused

petitioner under Section 439 Cr.P.C.

Accordingly, this bail application filed under Section 439

Cr.P.C. is allowed and it is directed that petitioner Ramkaran @

Ramesh S/o Kola Ram shall be released on bail in connection with

FIR No.30/2021 of Police Station Jhanwar, District Jodhpur

provided he executes a personal bond in a sum of Rs.50,000/-

with two sound and solvent sureties of Rs.25,000/- each to the

satisfaction of learned trial court for his appearance before that

court on each and every date of hearing and whenever called upon

to do so till the completion of the trial.

(VIJAY BISHNOI), VJ

22-Taruna/-

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