Citation : 2021 Latest Caselaw 6017 Raj
Judgement Date : 1 March, 2021
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Criminal Miscellaneous Bail Application No. 2870/2021
1. Gulab Chand S/o Taga Ram, Aged About 25 Years, R/o Jodhsar Dattor, Dist. Bikaner.
(At Present Lodged In District Jail, Barmer).
2. Pratapa Ram S/o Virdha Ram, Aged About 38 Years, R/o Agore Chouhtan Tehsil Chouhtan District Barmer. (At Present Lodged In District Jail, Barmer).
----Petitioners Versus State Of Rajasthan, Through Pp
----Respondent
For Petitioner(s) : Mr. Birbal Ram Bishnoi For Respondent(s) : Mr. Mohd. Javed Gauri, PP
HON'BLE MR. JUSTICE VIJAY BISHNOI
Judgment / Order
01/03/2021 Heard learned counsel for the petitioners as well as learned
Public Prosecutor and also perused the material on record.
The petitioners have been arrested in FIR No.31/2021 of
Police Station Chouhtan, District Barmer for the offences
punishable under Sections 8/21, 25, 29 of NDPS Act. They have
preferred these bail applications under Section 439 Cr.P.C.
Learned counsel for the petitioner has submitted that
narcotic contraband smack alleged to have been recovered in the
matter is 16 gms, which is below commercial quantity.
Learned Public Prosecutor has opposed the bail applications.
Having regard to the totality of the facts and circumstances
of the case, without expressing any opinion on the merits of the
(2 of 2) [CRLMB-2870/2021]
case, I deem it just and proper to grant bail to the accused
petitioners under Section 439 Cr.P.C.
Accordingly, these bail applications filed under Section 439
Cr.P.C. are allowed and it is directed that petitioners Gulab Chand
S/o Taga Ram and Pratapa Ram S/o Virdha Ram shall be released
on bail in connection with FIR No.31/2021 of Police Station
Chouhtan, District Barmer provided each of them 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
84-Arun/-
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!