Citation : 2024 Latest Caselaw 759 Raj/2
Judgement Date : 1 February, 2024
[2024:RJ-JP:5405]
HIGH COURT OF JUDICATURE FOR RAJASTHAN
BENCH AT JAIPUR
S.B. Criminal Miscellaneous Bail Application No.
792/2024
Jeetram Choudhary S/o Pradhan Choudhary, Aged
About 23 Years, R/o Village Rajpurabaas, Police
Station Pachwar, District Tonk. (Accused Petitioner
Is In Central Jail, Jaipur).
----Petitioner
Versus
State Of Rajasthan, Through Pp
----Respondent
Connected With S.B. Criminal Miscellaneous Bail Application No.
Sunil Jabdoliya S/o Ramphool, Aged About 24 Years, R/o Village Agarpura Sirohi, Tehsil And Police Station Niwai, Distict Tonk (Raj.) (At Present In Central Jail, Jaipur).
----Petitioner Versus The State Of Rajasthan, Through Pp
----Respondent
For Petitioner(s) : Mr. Amitabh Vijaywargia, Adv., with Mr. Balveer Sheshama, Adv.
For : Mr. Sher Singh Mahala, P.P. Respondent(s)
HON'BLE MR. JUSTICE UMA SHANKER VYAS Judgment / Order 01/02/2024
These bail applications have been filed by
petitioners under Section 439 Cr.P.C. seeking regular
[2024:RJ-JP:5405] (2 of 3) [CRLMB-792/2024]
bail in FIR No.18/2024 registered at Police Station
Shyam Nagar, District Jaipur City (South) for the
offence(s) under Section(s) 8/21 of NDPS Act.
Learned counsel for the petitioner submits that
accused-petitioners are innocent and they have been
falsely implicated in these cases. He further submits
that the alleged contraband recovered in these cases
is less than commercial quantity. He also 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 and the fact that
recovery of alleged contraband in these cases is less
than commercial quantity, 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.Jeetram Choudhary S/o
Pradhan Choudhary & 2.Sunil Jabdoliya S/o
Ramphool shall be released on bail, provided each
[2024:RJ-JP:5405] (3 of 3) [CRLMB-792/2024]
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
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 /88 & 89
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!