Citation : 2021 Latest Caselaw 8301 Raj
Judgement Date : 25 March, 2021
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Criminal Miscellaneous Bail Application No. 4189/2021
Ajharudeen @ Ajahar S/o Mohammad Hanif, Aged About 24 Years, Hamalo Ki Masjid, Bada Bazaar, Police Station City Kotwali, Bikaner. (At Present Lodged In Central Jail Bikaner).
----Petitioner Versus State Of Rajasthan, Through P.p.
----Respondent
For Petitioner(s) : Mr. Varun Arora
For Respondent(s) : Mr. Vikram Sharma, PP
HON'BLE MR. JUSTICE VIJAY BISHNOI
Judgment / Order
25/03/2021
Heard learned counsel for the parties and perused the
material available on record.
The petitioner(s) has/have been arrested in FIR No.47/2021
of Police Station Gangashahar, District Bikaner for the offence(s)
punishable under Section(s) 457, 380 & 34 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 the
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 that the alleged
(2 of 2) [CRLMB-4189/2021]
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)
Ajharudeen @ Ajahar S/o Mohammad Hanif shall be released on
bail in connection with FIR No.47/2021 of Police Station
Gangashahar, District Bikaner 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
169-mohit/-
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!