Citation : 2021 Latest Caselaw 6997 Raj
Judgement Date : 10 March, 2021
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Criminal Miscellaneous Bail Application No. 3509/2021
1. Shamshuddin S/o Sultan Ahmed, Aged About 53 Years, R/o 350-Subhash Nagar Colony, Shastri Nagar, Jaipur. At Present Secretary, Madarsa Rehmaniya Shiksha Samiti, Vyas Mohalla, Near Bus Stand, Sanganer, Jaipur (Raj.). (At Present Lodged In District Jail, Nagaur).
2. Farhat Ali Khan S/o Faiyaz Ahmed Khan, Aged About 44 Years, R/o House No. 44, Block N, Abdul Fazal Enclav-I, Jamia Nagar, New Delhi. At Present OSD, Jamia Urdu Aligarh, Medical Road, Police Station Civil Lines, Aligarh, Uttar Pradesh. (At Present Lodged In District Jail, Nagaur).
----Petitioners Versus State Of Rajasthan, Through Pp
----Respondent
For Petitioner(s) : Mr. G.R. Punia, Sr. Advocate assisted by Mr. Rajendra Prasad For Respondent(s) : Mr. Vikram Sharma, P.P. For Complainant(s) : Mr. Vijay Bishnoi
HON'BLE MR. JUSTICE VIJAY BISHNOI
Judgment / Order
10/03/2021
Heard.
The petitioner(s) has/have been arrested in FIR No.34/2015
of Police Station Sadar, District Nagaur for the offence(s)
punishable under Section(s) 420, 467, 468, 471 and 120B IPC.
He/She/They has/have preferred this/these bail application(s)
under Section 439 Cr.P.C.
(2 of 2) [CRLMB-3509/2021]
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
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)
Shamshuddin S/o Sultan Ahmed and Farhat Ali Khan S/o Faiyaz
Ahmed Khan, shall be released on bail in connection with FIR
No.34/2015 of Police Station Sadar, District Nagaur 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
71-akash/-
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!