Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Banka Ram vs State
2021 Latest Caselaw 6418 Raj

Citation : 2021 Latest Caselaw 6418 Raj
Judgement Date : 3 March, 2021

Rajasthan High Court - Jodhpur
Banka Ram vs State on 3 March, 2021
Bench: Vijay Bishnoi

HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Criminal Miscellaneous Bail Application No. 14114/2020

Banka Ram S/o Chutra Ram, Aged About 20 Years, R/o Dablisara (Chawa), P.S. Sadar Barmer, District Barmer. (At Present Lodged In District Jail, Barmer).

----Petitioner Versus State of Rajasthan

----Respondent

For Petitioner(s) : Mr. Ashok Choudhary For Respondent(s) : Mr. Shrawan Bishnoi, P.P.

HON'BLE MR. JUSTICE VIJAY BISHNOI

Judgment / Order

03/03/2021

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.75/2020 of

Women Police Station, District Barmer for the offences punishable

under Sections 450 and 376-D IPC. He has preferred this bail

application under Section 439 Cr.P.C.

Learned counsel for the petitioner has submitted that the

allegation against the petitioner of sexual assault upon the

prosecutrix is absolutely false. It is argued that the prosecutrix is

a major lady and was in relationship with the petitioner and

co-accused persons since long, however, when her family

members came to know about the same, they pressurized her to

lodge this false complaint against the petitioner. It is submitted

(2 of 2) [CRLMB-14114/2020]

that the charge-sheet has been filed and the trial of the case will

take time.

Learned Public Prosecutor has opposed the bail application.

Having regard to the totality of the facts and circumstances

of the case, 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 - Banka Ram

S/o Chutra Ram shall be released on bail in connection with FIR

No.75/2020 of Women Police Station, District Barmer 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.2

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