Citation : 2021 Latest Caselaw 8343 Raj
Judgement Date : 25 March, 2021
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Criminal Miscellaneous Bail Application No. 3610/2021
Anil S/o Prabhu Lal, Aged About 20 Years, R/o Gram Chobiso Ka Padla Police Thana Sadar Banswara Dist. Banswara. (At Present Lodged In District Jail, Banswara).
----Petitioner Versus State, Through Pp
----Respondent Connected With S.B. Criminal Miscellaneous Bail Application No. 4094/2021 Kamlesh @ Anil S/o Bhoora Lal, Aged About 20 Years, R/o Gandhipura Sagetha, Dist. Banswara (Raj.). (At Present Lodged In District Jail, Banswara).
----Petitioner Versus State Of Rajasthan, Through Pp
----Respondent
For Petitioner(s) : Mr. Jitendra Ojha Mr. R.S. Bhati For Respondent(s) : Mr. Laxman Solanki, P.P.
HON'BLE MR. JUSTICE VIJAY BISHNOI
Judgment / Order
25/03/2021
Heard learned counsel for the petitioners as well as learned
Public Prosecutor and also perused the material on record.
The petitioners have been arrested in FIR No.286/2020 of
Police Station Sadar, District Banswara for the offences punishable
under Sections 392/34 and 395 of IPC. They have preferred these
bail applications under Section 439 Cr.P.C.
(2 of 2) [CRLMB-3610/2021]
Learned counsels for the petitioners have submitted that
charge-sheet has been filed in the matter.
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
petitioners under Section 439 Cr.P.C.
Accordingly, this bail application filed under Section 439
Cr.P.C. is allowed and it is directed that petitioners Anil S/o Prabhu
Lal and Kamlesh @ Anil S/o Bhoora Lal shall be released on bail in
connection with FIR No.286/2020 of Police Station Sadar, District
Banswara provided each of them 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
50-Taruna/-
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!