Citation : 2024 Latest Caselaw 2253 Raj/2
Judgement Date : 22 March, 2024
[2024:RJ-JP:14656]
HIGH COURT OF JUDICATURE FOR RAJASTHAN
BENCH AT JAIPUR
S.B. Criminal Miscellaneous Bail Application No.
3473/2024
Govind Singh @ Mota S/o Sh. Shakti Singh, R/o
Village Pilwa, Police Station Sainthal, District Dausa
At Present Residing At House No. 100, Ashok Nagar,
Goner Road, Jaipur (At Present Accused Petitioner
Is Confined In Central Jail, Jaipur).
----Petitioner
Versus
The State Of Rajasthan, Through Pp
----Respondent
For Petitioner(s) : Mr. Amit Ratnawat, Adv. For : Mr. Mangal Singh Saini, P.P. & Respondent(s) Mr. Amitabh Vijaywargia, Adv.
HON'BLE MR. JUSTICE UMA SHANKER VYAS
Judgment / Order
22/03/2024
This bail application has been filed by the
petitioner under Section 439 Cr.P.C. seeking regular
bail in FIR No.193/2024 registered at Police Station
Jawahar Circle, District Jaipur City (East) for the
offence(s) under Section(s) 143, 323, 341, 365 &
392 IPC.
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:14656] (2 of 2) [CRLMB-3473/2024]
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 as well as the learned counsel for
complainant(s) have 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 Govind Singh @ Mota S/o Sh.
Shakti Singh 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 /86
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!