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

Jhunjhar Ram vs State Of Rajasthan
2021 Latest Caselaw 8508 Raj

Citation : 2021 Latest Caselaw 8508 Raj
Judgement Date : 26 March, 2021

Rajasthan High Court - Jodhpur
Jhunjhar Ram vs State Of Rajasthan on 26 March, 2021
Bench: Vijay Bishnoi

HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Criminal Miscellaneous Bail Application No. 4003/2021

Jhunjhar Ram S/o Sh. Madan Lal, Aged About 31 Years, B/c Gurjar, R/o Gurjaron Ka Bass, Hemaliyavas, P.s. Marwar Junction, Distt. Pali. (Presently Lodged At Central Jail Jodhpur)

----Petitioner Versus State Of Rajasthan, Through Pp

----Respondent

For Petitioner(s) : Mr. Bhawani Singh For Respondent(s) : Mr. Mohd. Javed Gauri, PP

HON'BLE MR. JUSTICE VIJAY BISHNOI

Judgment / Order

26/03/2021

Heard learned counsel for the parties and perused material

available on record.

The petitioner(s) has/have been arrested in FIR No.56/2021

of Police Station Railway Protection Force, District Pali for the

offence(s) punishable under Section(s) 143 RP Act. He/She/They

has/have preferred this/these bail application(s) under Section

439 Cr.P.C.

Learned counsel for the petitioner has submitted that in this

case, prosecution is launched against the petitioner on the basis of

a complaint, which will be supplied along with the charge-sheet. In

view of the above, the defect pointed out by the office is ignored.

(2 of 2) [CRLMB-4003/2021]

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)

Jhunjhar Ram S/o Sh. Madan Lal shall be released on bail in

connection with FIR No.56/2021 of Police Station Railway

Protection Force, District Pali 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

238-pratibha/-

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