Citation : 2024 Latest Caselaw 532 Raj/2
Judgement Date : 24 January, 2024
[2024:RJ-JP:4048]
HIGH COURT OF JUDICATURE FOR RAJASTHAN
BENCH AT JAIPUR
S.B. Criminal Miscellaneous Bail Application No.
838/2024
Piyush S/o Late Shri Ramveer, Aged About 22
Years, R/o Purani Sabarmati Colony, P.s.
Kaithunipole, Kota City, At Present Jay Bhawani Non
Veg Hotel R.k. Ke Makan Me Kirayedar, Rawatbhata
Road, P.s. R.k. Puram, Kota (Raj.). (Accused At
Present Confined In Central Jail Kota)
----Petitioner
Versus
State Of Rajasthan, Through Pp
----Respondent
For Petitioner(s) : Mr. Samarth Sharma, Adv.
For : Mr. Bhawani Shankar Sharma, Respondent(s) P.P.
HON'BLE MR. JUSTICE UMA SHANKER VYAS Judgment / Order 24/01/2024
This bail application has been filed by the
petitioner under Section 439 Cr.P.C. seeking regular
bail in FIR No.291/2023 registered at Police Station
Railway Colony, District Kota City (Rajasthan) for the
offence(s) under Section(s) 143, 323, 307, 504,
195A & 120B of IPC and under Section(s) 9/25 of
Arms Act.
Learned counsel for the petitioner submits that
the accused-petitioner is innocent and he has been
falsely implicated in this case. He further submits
[2024:RJ-JP:4048] (2 of 2) [CRLMB-838/2024]
that the accused-petitioner is not named in the FIR
and the co-accused, who is named in the FIR has
already been enlarged on bail by this Court. He also
submits that the accused-petitioner has been in
judicial 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 has 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 Piyush S/o Late Shri Ramveer
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 /42
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!