Citation : 2022 Latest Caselaw 6585 Raj
Judgement Date : 6 May, 2022
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Criminal Miscellaneous Bail Application No. 5494/2022
Umesh S/o Narayan, Aged About 25 Years, R/o Pantli Phala Vagot Ps Dovdda Dist. Dungarpur (At Present At Dist. Jail Dungarpur)
----Petitioner Versus State, Through Pp
----Respondent
For Petitioner(s) : Mr. Jitendra Ojha For Respondent(s) : Mr. Arun Kumar, PP
HON'BLE MR. JUSTICE FARJAND ALI
Judgment / Order
06/05/2022
The present bail application has been filed under Section 439
CrPC on behalf of the petitioner, who is in judicial custody in
connection with FIR No.84/2022 registered at Police Station
Dovda, District Dungarpur for offence under Sections 458, 323
IPC.
Heard learned counsel for the petitioner and learned Public
Prosecutor. Perused the material available on record.
Learned counsel for the petitioner stated that the offence is
triable by the Magistrate, no investigation and recovery is pending
against the accused petitioner, accused-petitioner is behind the
bars since 12.04.2022 and further investigation and trial will take
sufficiently long time, therefore, the benefit of bail may be granted
to the petitioner.
On contrary, learned Public Prosecutor opposed the bail
application of the accused-petitioner.
(2 of 2) [CRLMB-5494/2022]
Having regard to the facts and circumstances of the case,
particularly to the fact that the offences are triable by Magistrate
and trial will take sufficiently longtime, therefore, without
expressing any opinion on merits/demerits of the case, this Court
is of the opinion that the bail application filed by the petitioner
deserves to be accepted.
Consequently, the bail application is allowed. It is ordered
that the accused-petitioner Umesh S/o Narayan arrested in
connection with FIR No.84/2022 registered at Police Station
Dovda, District Dungarpur shall be released on bail, if not wanted
in any other case, provided he furnishes a personal bond of
Rs.50,000/- (rupees Fifty Thousand) and two sureties of
Rs.25,000/- (rupees Twenty Five Thousand) 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 completion of the trial.
(FARJAND ALI),J 110-Nidhi/-
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!