Citation : 2021 Latest Caselaw 8484 Raj
Judgement Date : 26 March, 2021
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Criminal Miscellaneous Bail Application No. 4244/2021
Pannaram S/o Shri Raghunath, Aged About 40 Years, By Caste Prajapat, R/o Manpura, Jhalamand, Police Thana Kudi Bhagtasani, Jodhpur. (At Present Lodged In Central Jail Jodhpur).
----Petitioner Versus State Of Rajasthan, Through P.p.
----Respondent Connected With S.B. Criminal Miscellaneous Bail Application No. 4246/2021 Anil Kumar Prajapat S/o Shri Daya Ram, Aged About 35 Years, Near H.p. Petrol Pump, Jhalamand, Police Station Kudi Bhagtasani, Jodhpur. (At Present Lodged In Central Jail Jodhpur).
----Petitioner Versus State Of Rajasthan, Through P.p.
----Respondent
For Petitioner(s) : Mr. CS Rajpurohit For Respondent(s) : Mr. Vikram Sharma, PP
HON'BLE MR. JUSTICE VIJAY BISHNOI
Judgment / Order
26/03/2021 Heard.
The petitioner(s) has/have been arrested in FIR No.47/2021
of Police Station Kudi Bhagtasani, District Jodhpur for the
offence(s) punishable under Section(s) 457, 380/34, 411 IPC.
He/She/They has/have preferred this/these bail application(s)
under Section 439 Cr.P.C.
(2 of 2) [CRLMB-4244/2021]
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) Pannaram
S/o Shri Raghunath and Anil Kumar Prajapat S/o Shri Daya Ram
shall be released on bail in connection with FIR No.47/2021 of
Police Station Kudi Bhagtasani, District Jodhpur 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
128-pratibha/-
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!