Citation : 2023 Latest Caselaw 5316 Raj/2
Judgement Date : 26 September, 2023
[2023:RJ-JP:24949]
HIGH COURT OF JUDICATURE FOR RAJASTHAN
BENCH AT JAIPUR
S.B. Criminal Miscellaneous Bail Application No.
11807/2023
Dharmendra @ Lala S/o Shri Mukesh Singh, Aged
About 28 Years, R/o Village Panchudala, Tehsil
Pawta, Police Thana Pragpura, District Jaipur.
(Accused Petitioner Is In Central Jail, Jaipur)
----Petitioner
Versus
State Of Rajasthan, Through Pp
----Respondent
Connected With S.B. Criminal Miscellaneous Bail Application No. 11808/2023 Amit Manda S/o Shri Kailash Chand, Aged About 21 Years, R/o Village Manda, Police Thana Pragpura, District Jaipur. (Accused Petitioner Is In Central Jail, Jaipur)
----Petitioner Versus State Of Rajasthan, Through Pp
----Respondent
For Petitioner(s) : Mr. Amitabh Vijaywargia, Adv., with Mr. Anshuman Jain, Adv.
For : Mr. Babu Lal Nasuna, P.P. Respondent(s)
HON'BLE MR. JUSTICE UMA SHANKER VYAS Judgment / Order
26/09/2023
These bail applications have been filed by
petitioners under Section 439 Cr.P.C. seeking regular
[2023:RJ-JP:24949] (2 of 3) [CRLMB-11807/2023]
bail in FIR No.353/2023 registered at Police Station
Shyam Nagar, District Jaipur City (South) for the
offence(s) under Section(s) 3/25(6) & 3/25(7)(i) of
Arms Act.
Learned counsel for petitioners submits that
accused-petitioners are innocent and they have been
falsely implicated in these cases. He further submits
that accused-petitioners have been in judicial custody
since long and the conclusion of the trial will take
long time, hence petitioners may be enlarged on bail.
Learned Public Prosecutor appearing for the
State has opposed these bail applications.
Taking into consideration the overall facts and
circumstances of these cases, but without expressing
any opinion on the merits and demerits of these
cases, this Court deems it just and proper to enlarge
petitioners on bail.
Accordingly, these bail applications filed under
Section 439 Cr.P.C. are allowed and it is ordered that
accused-petitioners 1.Dharmendra @ Lala S/o
Shri Mukesh Singh & 2.Amit Manda S/o Shri
Kailash Chand shall be released on bail, provided
each of them 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
[2023:RJ-JP:24949] (3 of 3) [CRLMB-11807/2023]
stipulation that petitioners shall appear before that
Court on all subsequent dates of hearing and as and
when called upon to do so.
A copy of this order be placed in connected file.
(UMA SHANKER VYAS),J
DANISH USMANI /122 & 123
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!