Citation : 2024 Latest Caselaw 1758 Raj/2
Judgement Date : 13 March, 2024
[2024:RJ-JP:12477]
HIGH COURT OF JUDICATURE FOR RAJASTHAN
BENCH AT JAIPUR
S.B. Criminal Miscellaneous Bail Application No.
1942/2024
Kuber Singh Meena @ Raju Meena S/o Ram Vilas
Meena, Aged About 26 Years, R/o Village Meena
Pada, Police Station Gangapur City Sadar, Distt.
Gangapur City At Present Tenant Flat No. E-3,
Dwarkapuri Apartment, Pratap Nagar, 26 Sector,
Jaipur. (At Present Confined At Central Jail, Jaipur).
----Petitioner
Versus
State Of Rajasthan, Through Pp ----Respondent
Connected With S.B. Criminal Miscellaneous Bail Application No.
Pintu Meena S/o Ram Bharosh Meena, Aged About 25 Years, R/o Village- Post Manoli, Tehsil- Malana Dungar, Dist. - Sawai-Madhopur, At Present H.no. 50/147, 3-Sector, Haldi-Ghati, Prapat Nagar, Jaipur, Rajasthan. (At Present Confined At Central Jail, Jaipur).
----Petitioner Versus State Of Rajasthan, Through Pp ----Respondent
For Petitioner(s) : Mr. Indrapal Jakhar, Adv. & Mr. Ranjeet Singh Gaur, Adv.
For : Mr. Bhawani Shankar Sharma, Respondent(s) P.P.
HON'BLE MR. JUSTICE UMA SHANKER VYAS Judgment / Order 13/03/2024
These bail applications have been filed by
petitioners under Section 439 Cr.P.C. seeking regular
[2024:RJ-JP:12477] (2 of 3) [CRLMB-1942/2024]
bail in FIR No.1446/2023 registered at Police Station
Mansarovar, District Jaipur City (South) for the
offence(s) under Section(s) 143, 323, 341, 364A,
365 & 392 IPC and under Section(s) 3/25 of Arms
Act.
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.Kuber Singh Meena @ Raju
Meena S/o Ram Vilas Meena & 2.Pintu Meena
S/o Ram Bharosh Meena 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
[2024:RJ-JP:12477] (3 of 3) [CRLMB-1942/2024]
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 /26 & 27
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!