Citation : 2023 Latest Caselaw 1509 Raj
Judgement Date : 8 February, 2023
[2023/RJJD/004499]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Criminal Miscellaneous Bail Application No. 960/2023
Mana Ram S/o Gordhan Ram, Aged About 50 Years, R/o Village Lala Ram Ki Dhani, Kavo Ki Beri, Rohilla East, P.s. Dhorimana, District Barmer. (At Present Lodged In District Jail, Jaisalmer)
----Petitioner Versus State Of Rajasthan, Through Pp
----Respondent
For Petitioner(s) : Mr. Mohanlal, nephew of the petitioner, present in person For Respondent(s) : Mr. S. K. Bhati, PP
HON'BLE MR. JUSTICE MADAN GOPAL VYAS
Judgment / Order
08/02/2023
The petitioner has been arrested in connection with FIR
No.352/2022 of Police Station Jaisalmer, District Jaisalmer for the
offence punishable under Section 8/21 NDPS Act. He has preferred
this bail application under Section 439 Cr.P.C.
Mr. Mohanlal, nephew of the petitioner submits that the
petitioner has falsely been implicated in the present case and the
recovered contraband is below commercial quantity. The accused-
petitioner is behind bars and the trial of the case will take time.
Therefore, it is prayed that the accused-petitioner may be
enlarged on bail.
Learned Public Prosecutor has vehemently opposed the bail
application and submitted that the petitioner is a habitual offender.
Having regard to the totality of the facts and circumstances
of the case, without expressing any opinion on the merits of the
[2023/RJJD/004499] (2 of 2) [CRLMB-960/2023]
case, I deem it just and proper to grant bail to the accused
petitioner under Section 439 Cr.P.C.
Accordingly, the bail application filed under Sec.439 Cr.P.C. is
allowed and it is directed that petitioner Mana Ram S/o
Gordhan Ram shall be released on bail in connection with FIR
No.352/2022 of Police Station Jaisalmer, District Jaisalmer
provided he executes a personal bond in a sum of Rs.1,00,000/-
with two sound and solvent sureties of Rs.50,000/- 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.
(MADAN GOPAL VYAS),J 42-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!