Monday, 08, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Meethalal Son Of Surjan vs State Of Rajasthan (2024:Rj-Jp:6184)
2024 Latest Caselaw 926 Raj/2

Citation : 2024 Latest Caselaw 926 Raj/2
Judgement Date : 6 February, 2024

Rajasthan High Court

Meethalal Son Of Surjan vs State Of Rajasthan (2024:Rj-Jp:6184) on 6 February, 2024

Author: Uma Shanker Vyas

Bench: Uma Shanker Vyas

[2024:RJ-JP:6184]

HIGH COURT OF JUDICATURE FOR RAJASTHAN
            BENCH AT JAIPUR

         S.B. Criminal Appeal (Sb) No. 162/2024

Meethalal Son Of Surjan, Aged About 64 Years,
Resident     Of     Panditpura,         Police     Station    Baswa,
District Dausa (Raj.) (At Present Accused Appellant
Confined In District Jail Dausa)
                                                         ----Appellant
                                Versus
1.     State Of Rajasthan, Through Public Prosecutor

2. Suman Bairwa Daughter Of Shri Hariram Bairwa, Resident Of Panchmukhi Panditpura, Police Station Baswa, District Dausa (Raj.)

----Respondents Connected With S.B. Criminal Appeal (Sb) No. 163/2024 Niranjan Singh Son Of Kanhaiyalal, Aged About 24 Years, Resident Of Anandpura, Police Station Baswa, District Dausa (Raj.) (At Present Accused Appellant Confined In District Jail Dausa)

----Appellant Versus

1. State Of Rajasthan, Through Public Prosecutor

2. Suman Bairwa Daughter Of Shri Hariram Bairwa, Resident Of Panchmukhi Panditpura, Police Station Baswa, District Dausa (Raj.)

----Respondents

For Appellant(s) : Mr. Ram Ratan Gurjar, Adv.

For                      : Mr. Babu Lal Nasuna, P.P. &
Respondent(s)              Mr. Vishram Prajapati, Adv.


HON'BLE MR. JUSTICE UMA SHANKER VYAS Judgment / Order 06/02/2024

[2024:RJ-JP:6184] (2 of 3) [CRLAS-162/2024]

The present criminal appeals under Section 14-

A of the Scheduled Castes & the Scheduled Tribes

(Prevention of Atrocities) Act, 1989 (for short "the

Act of 1989") have been filed in connection with FIR

No.374/2023 registered at Police Station Baswa,

District Dausa for the offence under Section(s) 341,

323, 506, 504 & 34 of IPC and under Section(s) 3(1)

(r), 3(1)(s) & 3(2)(va) of the Act of 1989.

It is contended by learned counsel for

appellants that appellants are innocent and have

falsely been implicated in these cases. He further

submits that accused-appellants have been in judicial

custody since long and the conclusion of the trial will

take long time, hence prays for their release on bail.

Learned Public Prosecutor along with the

learned counsel for the complainant have opposed

these appeals.

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

appellants on bail.

The order dated 18.01.2024 passed by the

learned Special Judge, SC/ST (Prevention of

Atrocities Cases), Dausa (Rajasthan) is quashed and

[2024:RJ-JP:6184] (3 of 3) [CRLAS-162/2024]

set-aside and these appeals are accordingly allowed.

It is directed that accused appellants 1.Meethalal

S/o Surjan & 2.Niranjan Singh S/o Kanhaiyalal

shall be released on bail provided each of them

furnishes a personal bond in the sum of

Rs.1,00,000/- (Rupees One Lac Only) together with

two sureties in the sum of Rs.50,000/- (Rupees Fifty

Thousand Only) each to the satisfaction of the

learned trial Court with the stipulation that they shall

appear before that Court and any Court to which the

matter is transferred, on all subsequent dates of

hearing and as and when called upon to do so and

shall comply with all the conditions laid down under

Section 437(3) Cr.P.C.

A copy of this order be placed in connected file.

(UMA SHANKER VYAS),J

DANISH USMANI /139 & 140

Powered by TCPDF (www.tcpdf.org)

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter