Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Harkesh @ Himanshu Son Of Shri ... vs State Of Rajasthan
2022 Latest Caselaw 2423 Raj/2

Citation : 2022 Latest Caselaw 2423 Raj/2
Judgement Date : 21 March, 2022

Rajasthan High Court
Harkesh @ Himanshu Son Of Shri ... vs State Of Rajasthan on 21 March, 2022
Bench: Farjand Ali
        HIGH COURT OF JUDICATURE FOR RAJASTHAN
                    BENCH AT JAIPUR

     S.B. Criminal Miscellaneous Bail Application No. 20538/2021

1.       Anil Son of Shri Balveer, Aged About 26 Years, Resident of
         Bhogipur, Police Station Tavdu, District Nuh Mewat,
         Haryana. (Presently Confined At Sub Jail Kishangarh Bas,
         District Alwar, Raj.)
2.       Narendra Son of Shri Sanjay, Aged About 22 Years,
         Resident of Ward No. 11, Jatwada Mohalla Tavdu, Police
         Station Tavdu, District Nuh Mewat Haryana. (Presently
         Confined At Sub Jail Kishangarhbas, District Alwar, Raj.)
3.       Nitin Sharma Son of Shri Surendra Kumar Sharma, Aged
         About 33 Years, Resident of T 481/2B Mandir Marg,
         Baljeet Nagar, New Delhi, Police Station Patel Nagar Delhi.
         (Presently Confined At Sub Jail Kishangarhbas, District
         Alwar, Raj.)
                                                                     ----Petitioners

                                       Versus

State of Rajasthan, Through P.P.
                                                                    ----Respondent

Connected With

S.B. Criminal Miscellaneous Bail Application No. 20539/2021

1. Harkesh @ Himanshu Son of Shri Dulichand, Aged About 22 Years, Resident of Kaccha Bazar, Masjid Wali Gali, Ward No. 12, Tavdu, District Nuh Mewat, Haryana (Presently Confined At Sub Jail Kishangarh Bas, District Alwar, Raj.)

2. Monu Son of Shri Surajbhan, Aged About 28 Years, Resident of Radhey Nagar, Ward No. 13 Tavdu, Police Station Tavdu, District Nuh Mewat, Haryana (Presently Confined At Sub Jail Kishangarh Bas, District Alwar, Raj.)

----Petitioners

Versus

State of Rajasthan, Through P.P.

                                                                    ----Respondent



                                                                           (2 of 2)                     [CRLMB-20538/2021]




                                   For Petitioner(s)           :    Mr. Prem Chand Dewanda, Advocate
                                   For Respondent(s)           :    Mr. S.K. Mahla, PP for the State

Mr. Rajneesh Gupta, Advocate for the complainant

HON'BLE MR. JUSTICE FARJAND ALI

Judgment / Order

21/03/2022

Learned counsel for the petitioners seeks withdrawal of the

bail applications with the liberty to renew the prayer after the

statements of the eye-witnesses are recorded in the Trial Court.

Accordingly, the bail applications are dismissed as

withdrawn.

Learned Trial Court is directed to examine the eye-witnesses

on preferential basis, preferably within three months from the

date of receipt of copy of this order.

(FARJAND ALI),J

Mohita /17-18

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 : MAIMS

 
 
Latestlaws Newsletter