Citation : 2022 Latest Caselaw 6818 Raj
Judgement Date : 7 May, 2022
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Criminal Miscellaneous Bail Application No. 3660/2022
Prakash Kumar S/o Raghunath Ram, Aged About 28 Years, R/o Bageli Police Station Jhab, District Jalore. (Presently Lodged At Sub Jail, Sirohi)
----Petitioner Versus State, Through Pp
----Respondent Connected With S.B. Criminal Miscellaneous Bail Application No. 2295/2022 Praveen Kumar S/o Ladhuram, Aged About 32 Years, R/o Deegav, Police Station Kerada, District Jalore. (Presently Lodged At Sub Jail, Sirohi)
----Petitioner Versus State Of Rajasthan, Through Pp
----Respondent
For Petitioner(s) : Mr. Pritam Solanki For Respondent(s) : Mr. Mahi Pal Bishnoi, PP
HON'BLE MR. JUSTICE FARJAND ALI Judgment / Order
07/05/2022
These bail applications have been filed under Section 439
CrPC on behalf of the petitioners, who are in judicial custody in
connection with FIR No.318/2021 registered at Police Station
Kotwali, District Sirohi offence under Sections 420, 120B of IPC
and Section 3/6 & 4/6 of The Rajasthan Public Examination
(prevention of Unfair means) Act, 1992.
Heard learned counsel for the petitioners and learned Public
Prosecutor. Perused the material available on record.
(2 of 3) [CRLMB-3660/2022]
Learned counsel for the petitioners submits that he could not
be detained more than three years under Section 3 of the
Rajasthan Public Examination (prevention of Unfair means) Act
1992. he further submitted that the offences are triable by the
Magistrate and charge sheet has been filed, accused-petitioner is
behind the bars, their further custody is not required for any
purpose 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-petitioners.
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 petitioners
deserves to be accepted.
Consequently, the bail applications are allowed. It is ordered
that the accused-petitioners Prakash Kumar S/o Raghunath Ram &
Praveen Kumar S/o Ladhuram arrested in connection with FIR
No.318/2021 registered at Police Station Kotwali, District Sirohi
shall be released on bail provided they furnish a personal bond of
Rs.50,000/- (rupees Fifty Thousand) each and two sureties of
Rs.25,000/- (rupees Twenty Five Thousand), to the satisfaction of
learned trial court, for their 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 105-106 nidhi/-
(3 of 3) [CRLMB-3660/2022] 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!