Citation : 2021 Latest Caselaw 6228 Raj
Judgement Date : 2 March, 2021
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Criminal Miscellaneous Bail Application No. 3015/2021
Gurjeet Singh @ Geeta S/o Jagraj Singh, Aged About 45 Years, Resident Of Chak 03, J-K-M, At Present Tenant Gurmeet Singh, Chak 03, STR, Police Station Gharsana, District Sriganganagar. (At Present Lodged In Central Jail, Sriganganagar).
----Petitioner Versus State Of Rajasthan, Through Pp
----Respondent
For Petitioner(s) : Mr. Kuldeep Sharma For Respondent(s) : Mr. Shrawan Bishnoi, PP
HON'BLE MR. JUSTICE VIJAY BISHNOI
Judgment / Order
02/03/2021
Heard.
The petitioner(s) has/have been arrested in FIR No.316/2017
of Police Station Jaitsar, District Sri Ganganagar for the offence(s)
punishable under Section(s) 419, 420, 467, 468, 471 and 120-B
of IPC. He/She/They has/have preferred this/these bail
application(s) under Section 439 Cr.P.C.
Learned counsel for the petitioner(s) has submitted that
offence(s) alleged to have been committed by the petitioner(s)
is/are triable by Magistrate.
Learned Public Prosecutor has opposed the bail
application(s).
Having regard to the totality of the facts and circumstances
of the case and taking into consideration the fact that the alleged
offence(s) levelled against the petitioner(s) is/are triable by
(2 of 2) [CRLMB-3015/2021]
Magistrate, without expressing any opinion on the merits of the
case, I deem it just and proper to grant bail to the accused
petitioner(s) under Section 439 Cr.P.C.
Accordingly, this/these bail application(s) filed under Section
439 Cr.P.C. is/are allowed and it is directed that petitioner(s)
Gurjeet Singh @ Geeta S/o Jagraj Singh shall be released on bail
in connection with FIR No.316/2017 of Police Station Jaitsar,
District Sri Ganganagar provided he/she/they execute(s) 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/her/their 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
39-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!