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

Dholaram S/O Pukhraj vs State Of Rajasthan (2024:Rj-Jp:21044)
2024 Latest Caselaw 3499 Raj/2

Citation : 2024 Latest Caselaw 3499 Raj/2
Judgement Date : 3 May, 2024

Rajasthan High Court

Dholaram S/O Pukhraj vs State Of Rajasthan (2024:Rj-Jp:21044) on 3 May, 2024

Author: Uma Shanker Vyas

Bench: Uma Shanker Vyas

[2024:RJ-JP:21044]

HIGH COURT OF JUDICATURE FOR RAJASTHAN
            BENCH AT JAIPUR

   S.B. Criminal Miscellaneous Bail Application No.
                            5224/2024

Dholaram S/o Pukhraj, Aged About 39 Years, R/o
Bada Thalla, Ki Dhani, Digo, Police Station Lalsot
District Dausa. (At Present The Accused Petitioner
Is Detained In At District Jail Dausa District Dausa).
                                                         ----Petitioner
                                Versus
State Of Rajasthan, Through Its PP
                                                     ----Respondent

For Petitioner(s) : Mr. Rishi Kumar Sharma, Adv. For : Mr. Yashwant Kankhedia, P.P. Respondent(s)

HON'BLE MR. JUSTICE UMA SHANKER VYAS

Judgment / Order

03/05/2024

This bail application has been filed by the

petitioner under Section 439 Cr.P.C. seeking regular

bail in FIR No.EPF/DSA(224)/2024-25/6 registered at

Police Station Abkari Nirodak Dal, District Dausa for

the offence(s) under Section(s) 46/54 of Excise 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

that the accused-petitioner has been in judicial

custody since long and the conclusion of the trial will

[2024:RJ-JP:21044] (2 of 2) [CRLMB-5224/2024]

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 Dholaram S/o Pukhraj 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

YOGESH KUMAR /73

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