Citation : 2023 Latest Caselaw 2562 Raj
Judgement Date : 29 March, 2023
[2023/RJJD/008133]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR
S.B. Criminal Miscellaneous Bail Application No. 3209/2023
Waseem Cheeta S/o Sh. Chhotu Cheeta, Aged About 25 Years, R/o Hanuman Colony, City And Ps Beawar, Dist. Ajmer (Rajasthan). (Presently Lodged At Central Jail Bhilwara).
----Petitioner Versus State Of Rajasthan, Through Pp
----Respondent Connected With S.B. Criminal Miscellaneous Bail Application No. 3179/2023 Mahendra Banjara S/o Sh. Jagdishchandra Banjara, Aged About 23 Years, Jiv Nayak Kheda, P.s. Gangrar, Dist. Chittorgarh. (At Present Lodged In Dist. Jail, Bhilwara).
----Petitioner Versus State Of Rajasthan, Through Pp
----Respondent S.B. Criminal Miscellaneous Bail Application No. 3180/2023 Mohammad Umar S/o Abdul Rajjak Khan Gouri Pathan, Aged About 50 Years, W.no. 4, Kalidas Marg, Juna Bazar Nimach, P.s. Nimach City, Dist. Nimach (Mp) (Presently Lodged In Dist. Jail, Bhilwara).
----Petitioner Versus State Of Rajasthan, Through Pp
----Respondent
For Petitioner(s) : Mr. Harshad Bhadu Mr. Rakesh Matoria Mr. Shanbhoo Singh For Respondent(s) : Mr. SK Bhati, PP
HON'BLE MR. JUSTICE PRAVEER BHATNAGAR
[2023/RJJD/008133] (2 of 3) [CRLMB-3209/2023]
Judgment / Order
29/03/2023
The instant bail application have been filed under Section
439 Cr.P.C. on behalf of accused-petitioners Waseem Cheeta,
Mahendra Banjara and Mohammad Umar. The petitioners have
been arrested in connection with FIR No. 66/2023 registered at
Police Station Pur, District Bhilwara for the offence(s) under
Sections 8/21, 29 of NDPS Act.
Learned counsel for the petitioners submits that the narcotic
contraband weighing 20 grms smack was recovered at the
instance of the petitioners, which is below commercial quantity.
Therefore, the benefit of grant of bail may be granted to the
accused-petitioner.
Per contra, learned Public Prosecutor opposes the grant of
bail applications.
Considering the arguments advanced by the counsel for the
parties and looking to the overall facts and circumstances of the
case, this court deems it just and proper to enlarge the accused-
petitioners on bail.
Accordingly, the bail applications under Section 439 Cr.P.C.
are allowed and it is ordered that the accused-petitioners Waseem
Cheeta S/o Sh. Chhotu Cheeta, Mahendra Banjara S/o Sh.
Jagdishchandra Banjara and Mohammad Umar S/o Abdul Rajjak
Khan Gouri Pathan in connection with FIR No. 66/2023 registered
at Police Station Pur, District Bhilwara shall be enlarged on bail
provided each of them furnish a personal bond in the sum of
Rs.50,000/- with two sureties of Rs.25,000/- each to the
satisfaction of the learned trial Judge for their appearance before
[2023/RJJD/008133] (3 of 3) [CRLMB-3209/2023]
the court concerned on all the dates of hearing as and when they
are called upon to do so.
(PRAVEER BHATNAGAR),J 283-285 mohit/-
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!