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

Laxman @ Lucky vs State Of Rajasthan
2021 Latest Caselaw 6717 Raj

Citation : 2021 Latest Caselaw 6717 Raj
Judgement Date : 5 March, 2021

Rajasthan High Court - Jodhpur
Laxman @ Lucky vs State Of Rajasthan on 5 March, 2021
Bench: Vijay Bishnoi

HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Criminal Miscellaneous Bail Application No. 3179/2021

Laxman @ Lucky S/o Sh. Lilu Ram, Aged About 24 Years, R/o Ward No. 20 ITI Basti, Hanumangarh Junction, Tehsil And District Hanumangarh (Raj.).

(At Present Lodged In District Jail Hanumangarh).

----Petitioner Versus State Of Rajasthan through P.p.

----Respondent

For Petitioner(s) : Mr. Shardul Singh Bishnoi For Respondent(s) : Mr. Laxman Solanki, PP

HON'BLE MR. JUSTICE VIJAY BISHNOI

Judgment / Order

05/03/2021

Heard.

The petitioner(s) has/have been arrested in FIR No.320/2020

of Police Station Sadar Hanumangarh, District Hanumangarh for

the offence(s) punishable under Section(s) 457, 380, 381 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-3179/2021]

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)

Laxman @ Lucky S/o Sh. Lilu Ram shall be released on bail in

connection with FIR No.320/2020 of Police Station Sadar

Hanumangarh, District Hanumangarh 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

54-Arun/-

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