Wednesday, 06, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Yashpal Bhai Nimawat vs State Of Rajasthan
2021 Latest Caselaw 5896 Raj

Citation : 2021 Latest Caselaw 5896 Raj
Judgement Date : 1 March, 2021

Rajasthan High Court - Jodhpur
Yashpal Bhai Nimawat vs State Of Rajasthan on 1 March, 2021
Bench: Vijay Bishnoi

HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Criminal Miscellaneous Bail Application No. 2902/2021

Yashpal Bhai Nimawat S/o Vashudev Bhai Nimawat, Aged About 33 Years, R/o Jan Kalyan Bhawan, Behind Mahendrasingh Hospital Morbi, P.S. Division Morbi, Morbi City, (Gujarat). (Presently Lodged In Central Jail Mertacity).

----Petitioner Versus The State Of Rajasthan

----Respondent

For Petitioner(s) : Mr. Ambalal Bhati For Respondent(s) : Mr. Shrawan Bishnoi, P.P.

HON'BLE MR. JUSTICE VIJAY BISHNOI

Judgment / Order

01/03/2021

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.207/2019 of

Police Station Degana, District Nagaur for the offence punishable

under Section 420 IPC. He has preferred this bail application

under Section 439 Cr.P.C.

Learned counsel for the petitioner(s) has submitted that

offence alleged to have been committed by the petitioner is triable

by Magistrate.

Learned Public Prosecutor has opposed the bail application.

Having regard to the totality of the facts and circumstances

of the case and taking into consideration the fact that the alleged

offence levelled against the petitioner is triable by Magistrate,

(2 of 2) [CRLMB-2902/2021]

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 - Yashpal Bhai

Nimawat S/o Vashudev Bhai Nimawat shall be released on bail in

connection with FIR No.207/2019 of Police Station Degana,

District Nagaur 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),J

Abhishek Kumar S.No.103

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