Citation : 2024 Latest Caselaw 1064 Raj/2
Judgement Date : 12 February, 2024
HIGH COURT OF JUDICATURE FOR RAJASTHAN
BENCH AT JAIPUR
S.B. Criminal Miscellaneous Bail Application No.
1587/2024
Mukesh Nayak S/o Shri Ramvilas Nayak, aged 32
years, Resident of Indra Colony, Village Ramniwas,
Tehsil Chaksu, Police Station Chaksu, District Jaipur
(Raj.)
[AT PRESENT IN CENTRAL JAIL, JAIPUR]
----Petitioner
Versus
State Of Rajasthan
----Respondent
Connected With S.B. Criminal Miscellaneous Bail Application No.
Ranjeet Singh S/o Late Shri Hari Singh, Aged about 39 years, R/o Ward No.15, Village Ramniwaspura, Tehsil Chaksu, Presently Tenant Shri Bahadur Beniwal Ka Makan, Beer Bar Samne, Kotkawda Mode, Police Station Chaksu District Jaipur South. (At present petitioner confined in Central Jail Jaipur)
----Petitioner Versus State Of Rajasthan
----Respondent
For Petitioner(s) : Mr. Anil Agarwal, Adv.
Mr. S.P. Singh Chouhan, Adv.
For : Mr. Babu Lal Nasuna, P.P. Respondent(s)
HON'BLE MR. JUSTICE UMA SHANKER VYAS Judgment / Order 12/02/2024
These bail applications have been filed by
petitioners under Section 439 Cr.P.C. seeking regular
(2 of 3) [CRLMB-1647/2024]
bail in FIR No.30/2024 registered at Police Station
Chaksu, District Jaipur City (South) Rajasthan for the
offence(s) under Section 379 IPC.
Learned counsel for petitioners submit that
accused-petitioners are innocent and they have been
falsely implicated in these cases. They further submit
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.Mukesh Nayak S/o Shri
Ramvilas Nayak & 2.Ranjeet Singh S/o Late
Shri Hari Singh 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
stipulation that petitioners shall appear before that
(3 of 3) [CRLMB-1647/2024]
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 /103 & 104
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!