Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Bhuriya @ Bhura vs State Of Rajasthan
2021 Latest Caselaw 16896 Raj

Citation : 2021 Latest Caselaw 16896 Raj
Judgement Date : 12 November, 2021

Rajasthan High Court - Jodhpur
Bhuriya @ Bhura vs State Of Rajasthan on 12 November, 2021
Bench: Sudesh Bansal

HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Criminal Miscellaneous Bail Application No. 15272/2021

Bhuriya @ Bhura S/o Prabhu Lal, Aged About 20 Years, R/o Kanjar Basti, Kotwal Ka Kheda, Police Station Mandalgarh, District Bhilwara. (At Present Lodged In District Jail Bhilwara)

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

----Respondent

For Petitioner(s) : Mr. Mohan Ram Choudhary For Respondent(s) : Mr. Sudheer Tak, P.P.

HON'BLE MR. JUSTICE SUDESH BANSAL

Judgment / Order

12/11/2021

Heard learned counsel for the petitioner as well as learned

Public Prosecutor and also perused the material on record.

The petitioner has been arrested in FIR No.191/2021 of

Police Station Mandalgarh, District Bhilwara for the offences

punishable under Section 379 of IPC. He has preferred this bail

application under Section 439 Cr.P.C.

Learned counsel for the petitioner has submitted that

petitioner is in custody since 10.10.2021 and the offence is triable

by magistrate.

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

(2 of 2) [CRLMB-15272/2021]

case, I deem it just and proper to grant bail to the accused

petitioner under Section 439 Cr.P.C.

Accordingly, this bail application filed under Section 439

Cr.P.C. is allowed and it is directed that petitioner Bhuriya @

Bhura S/o Prabhu Lal shall be released on bail in connection

with FIR No.191/2021 of Police Station Mandalgarh, District

Bhilwara provided he 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.

(SUDESH BANSAL),J

58-Taruna/-

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