Citation : 2024 Latest Caselaw 2093 Raj/2
Judgement Date : 19 March, 2024
[2024:RJ-JP:13760]
HIGH COURT OF JUDICATURE FOR RAJASTHAN
BENCH AT JAIPUR
S.B. Criminal Miscellaneous Bail Application No.
3313/2024
1. Dharmendra S/o Shri Vijaysingh, R/o
Maharajpura, P.s. Sadar, Dholpur District
Dholpur. (At Present In District Jail, Dholpur).
2. Hetram @ Marray S/o Shri Chottelal, R/o Sua
Ka Bagh P.s. Mania District Dholpur. (At
Present In District Jail, Dholpur).
----Petitioners
Versus
State Of Rajasthan, Through Pp
----Respondent
Connected With S.B. Criminal Miscellaneous Bail Application No.
1. Sachin S/o Shri Bharat Singh, R/o Rudh Ka Pura, P.s. Mania District Dholpur. (At Present In District Jail, Dholpur).
2. Nihal Singh S/o Shri Bhoopsingh, R/o Village Rudh Ka Pura, P.s. Mania District Dholpur. (At Present In District Jail, Dholpur).
----Petitioners Versus State Of Rajasthan, Through PP
----Respondent
For Petitioner(s) : Mr. Dushyant Jain, Adv., for Mr. Anil Jain, Adv.
For : Mr. Mangal Singh Saini, P.P. Respondent(s) Mr. Sumit Kumar Jain, Adv.
HON'BLE MR. JUSTICE UMA SHANKER VYAS
[2024:RJ-JP:13760] (2 of 3) [CRLMB-3313/2024]
Judgment / Order
19/03/2024
These bail applications have been filed by the
petitioners under Section 439 Cr.P.C. seeking regular
bail in FIR No.16/2024 registered at Police Station
Mania, District Dholpur for the offence(s) under
Section(s) 323, 341, 325, 308, 506 & 34 of IPC.
Learned counsel for the petitioners submits that
the accused-petitioners are innocent and they have
been falsely implicated in these cases. He further
submits that the accused-petitioners have been in
judicial custody since long and the conclusion of the
trial will take long time, hence the petitioners may be
enlarged on bail.
Learned Public Prosecutor appearing for the
State as well as learned counsel for complainant 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
the petitioners on bail.
Accordingly, these bail applications filed under
Section 439 Cr.P.C. are allowed and it is ordered that
accused-petitioners namely (1) Dharmendra S/o
[2024:RJ-JP:13760] (3 of 3) [CRLMB-3313/2024]
Shri Vijaysingh (2) Hetram @ Marray S/o Shri
Chottelal (3) Sachin S/o Shri Bharat Singh and
(4) Nihal Singh S/o Shri Bhoopsingh 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 the petitioners
shall appear before that Court on all subsequent
dates of hearing and as and when called upon to do
so.
(UMA SHANKER VYAS),J
YOGESH KUMAR /274-275
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!