Saturday, 09, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sachin vs State Of Rajasthan
2021 Latest Caselaw 7715 Raj

Citation : 2021 Latest Caselaw 7715 Raj
Judgement Date : 18 March, 2021

Rajasthan High Court - Jodhpur
Sachin vs State Of Rajasthan on 18 March, 2021
Bench: Vijay Bishnoi

HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Criminal Miscellaneous Bail Application No. 3681/2021

1. Sachin S/o Ghasita Ram, Aged About 32 Years, R/o Samoli, Pratapnagar, House No. 288, D-Block, Gali No. 7, House No. 397, Police Station Hajvihar, Delhi. (At Present Lodged In Central Jail, Jodhpur).

2. Dilshad Khan S/o Late Shri Bundu Khan, Aged About 42 Years, R/o Kamalpura, Tehsil Siyau, Police Station Chandpur, District Bijnor U.P. at Present House No. 850 A- Block, Gali No. 20, Sri Ram Colony, Hajuri Khas, Police Station Hajuri, Delhi.

(At Present Lodged In Central Jail Jodhpur).

----Petitioners Versus State Of Rajasthan, Through P.p.

                                                                    ----Respondent


For Petitioner(s)            :     Mr. Arjun Singh
For Respondent(s)            :     Mr. Vikram Sharma, PP



             HON'BLE MR. JUSTICE VIJAY BISHNOI

                             Judgment / Order

18/03/2021

      Heard.

The petitioner(s) has/have been arrested in FIR No.06/2021

of Police Station G.R.P. Abu-Road for the offence(s) punishable

under Section(s) 380 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).

(2 of 2) [CRLMB-3681/2021]

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)

Sachin S/o Ghasita Ram and Dilshad Khan S/o Late Shri Bundu

Khan shall be released on bail in connection with FIR No.06/2021

of Police Station G.R.P. Abu-Road 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

69-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