Citation : 2021 Latest Caselaw 5882 Raj
Judgement Date : 1 March, 2021
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Criminal Miscellaneous Bail Application No. 2926/2021
1. Rohit @ Honey S/o Virendra Singh, Aged About 41 Years, R/o S-1/4, 43 Raj Shree Nagar Ardali Nagar Bazar Police Thana Shivpura District Banaras U P At Present House No. 53 Dakoli Airforce Enclave Near Krishna Enclave Jeerakpur Mohali Punjab Presently J P Aman Society Sector 151, Building No. 3 Floor No. 15 Flat No. 1507 Police Thana Knowledge Park Dist. Noida Gautam Budh Nagar U.p. (At Present In Central Jail, Sri Ganganagar).
2. Smt. Archana [email protected] Anjana W/o Rohit Singh D/o Durgadas, Aged About 35 Years, R/o S-1/4, 43 Raj Shree Nagar Ardali Nagar Bazar Police Thana Shivpura District Banaras U P At Present House No. 53 Dakoli Airforce Enclave Near Krishna Enclave Jeerakpur Mohali Punjab Presently J P Aman Society Sector 151, Building No. 3 Floor No. 15 Flat No. 1507 Police Thana Knowledge Park Dist. Noida Gautam Budh Nagar U.p. (At Present In Central Jail, Sri Ganganagar).
----Petitioners
Versus
State, Through Pp
----Respondent
For Petitioner(s) : Mr. Jitendra Ojha
For Respondent(s) : Mr. A.R. Chaudhary, PP
For Complainant(s) : Mr. Umesh Shrimali
HON'BLE MR. JUSTICE VIJAY BISHNOI
Judgment / Order
01/03/2021
Heard the learned counsel for the petitioner as well as the
learned Public Prosecutor and perused the material available on
record.
The petitioner has been arrested in FIR No. 65/2020 of Police
Station Kotwali, District Sriganganagar for the offences punishable
(2 of 2) [CRLMB-2926/2021]
under Sections 420, 120-B of IPC. He has preferred this bail
application under Section 439 Cr.P.C.
Learned counsel for the petitioners has submitted that the
petitioners have falsely been implicated in this case. It is argued
that petitioners have not committed any offence as the complainant
has deposited the amount in question with the Amazon Company
and not with the petitioners. It is further submitted that the
petitioners being the agents of the Amazon Company had acted on
its behalf and the said company did not provide the gift vouchers to
the complainant. It is further submitted that the petitioners are in
custody and they may be enlarged on bail.
Learned Public Prosecutor as well as learned counsel for the
complainant have opposed the bail application and submitted that
the petitioners were not legal agents of the Amazon Company and
they had received around Rs. 81,00,000/- from the complainant
and did not provide any gift vouchers to him. It is also submitted
that similar kind of cases have also been filed against the
petitioners in the State of Rajasthan, Punjab and Maharashtra.
Having regard to the totality of the facts and circumstances of
the case and looking to the nature of accusation and gravity of the
offence, without expressing any opinion on the merits of the case, I
am not inclined to grant bail under Section 439 Cr.P.C. to the
petitioner.
Accordingly, the bail application preferred by the petitioners
under Section 439 Cr.P.C. is rejected.
(VIJAY BISHNOI),J
121-mohit/-
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!