Citation : 2021 Latest Caselaw 6042 Raj
Judgement Date : 1 March, 2021
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Criminal Miscellaneous Bail Application No. 2573/2021
Rasul Kathat S/o Shakrudeen Merat, Aged About 35 Years, Shyampura Nadna, Police Station Sendra, District Pali (Raj.). (Presently Lodged In Sub Jail, Bali Dist. Pali).
----Petitioner Versus State Of Rajasthan, Through P.p.
----Respondent Connected With S.B. Criminal Miscellaneous Bail Application No. 2066/2021 Kailash Kathat S/o Chotu Kathat, Aged About 32 Years, Sodpura Nadna, Police Station Sendra, District Pali (Raj.). (Presently Lodged In Sub Jail Bali Dist. Pali).
----Petitioner Versus State Of Rajasthan, Through P.p.
----Respondent
For Petitioner(s) : Mr. Vineet Jain
Mr. Ashok Panwar
For Respondent(s) : Mr. SS Rajpurohit, 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.14/2021 of
Police Station Khiwada District Pali for the offences punishable
under Sections 342, 363, 366, 376(2), 120B IPC. They have
preferred these bail applications 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 the prosecutrix was engaged to co-accused Suresh and the
main allegation of abduction is against Suresh only. It is submitted
that prosecutrix is not known to the petitioners and she has
levelled allegation against the petitioners on the basis of doubt.
Learned Public Prosecutor has opposed the bail application.
Having regard to the totality of the facts and circumstances
of the case and after going through the case diary, without
expressing any opinion on the merits of the 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. is allowed and it is directed that petitioners Rasul Kathat
S/o Shakrudeen Merat and Kailash Kathat S/o Chotu Kathat shall
be released on bail in connection with FIR No.14/2021 of Police
Station Khiwada District Pali 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
Surabhii/44-45-
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!