Citation : 2023 Latest Caselaw 5521 Raj/2
Judgement Date : 4 October, 2023
[2023:RJ-JP:26433]
HIGH COURT OF JUDICATURE FOR RAJASTHAN
BENCH AT JAIPUR
S.B. Criminal Miscellaneous Bail Application No.
11932/2023
Kailash Saini S/o Sh. Subhash Chand Saini, Aged
About 31 Years, R/o 22, N.t.r., Ps Nohar, District
Hanumangarh, At Present Tenant At Karni Defense
Academy, Gokulpura, Ps Kardhani, Jaipur, Presently
Confined In Judicial Custody In Central Jail Jaipur
----Petitioner
Versus
State Of Rajasthan, Through Pp
----Respondent
For Petitioner(s) : Smt. Prakash Yadav, Adv.
For : Mr. Ganesh Saini, P.P. &
Respondent(s) Mr. Vijay Singh Shekhawat,
Adv., for complainant(s)
HON'BLE MR. JUSTICE UMA SHANKER VYAS Judgment / Order 04/10/2023
This bail application has been filed by the
petitioner under Section 439 Cr.P.C. seeking regular
bail in FIR No.964/2023 registered at Police Station
Kardhani, District Jaipur (West) for the offence(s)
under Section 354 IPC and under Section(s) 7/8 of
POCSO Act.
Learned counsel for the petitioner submits that
the accused-petitioner is innocent and he has been
falsely implicated in this case. She further submits
that the accused-petitioner has been in judicial
[2023:RJ-JP:26433] (2 of 2) [CRLMB-11932/2023]
custody since long and the conclusion of the trial will
take long time, hence the petitioner may be enlarged
on bail.
Learned Public Prosecutor appearing for the
State as well as the learned counsel for the
complainant(s) have opposed the bail application.
Taking into consideration the overall facts and
circumstances of the case, but without expressing
any opinion on the merits and demerits of the case,
this Court deems it just and proper to enlarge the
petitioner on bail.
Accordingly, the bail application filed under
Section 439 Cr.P.C. is allowed and it is ordered that
accused-petitioner Kailash Saini S/o Sh. Subhash
Chand Saini shall be released on bail, provided he
furnishes a personal bond in the sum of
Rs.1,00,000/- with two sureties of Rs.50,000/- each
to the satisfaction of the trial Court, with the
stipulation that the petitioner shall appear before
that Court on all subsequent dates of hearing and as
and when called upon to do so.
(UMA SHANKER VYAS),J
DANISH USMANI /216
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!