Citation : 2024 Latest Caselaw 5707 Raj/2
Judgement Date : 5 September, 2024
[2024:RJ-JP:37377]
HIGH COURT OF JUDICATURE FOR RAJASTHAN
BENCH AT JAIPUR
S.B. Criminal Miscellaneous Bail Application No.
10715/2024
1. Jeetmal @ Jeetu S/o Babulal, Aged About 35
Years, R/o Atraliya Police Station Suket
District Kota (Raj) (At Present Confined In
District Jail, Jhalawar (Raj.)
2. Abdul Kalam S/o Abdul Wahid, Aged About 37
Years, R/o Kishanpura, Aantri Police Station
Kotwali Jhalawar District Jhalawar (Raj.) (At
Present Confined In District Jail, Jhalawar
(Raj.)
3. Riyaz Mohammed @ Raju S/o Abdul Rafiq,
Aged About 55 Years, R/o Kishanpura Aantri
Police Station Kotwali Jhalawar District
Jhalawar (Raj.) (At Present Confined In
District Jail, Jhalawar (Raj.)
----Petitioners
Versus
State Of Rajasthan, Through Pp
----Respondent
Connected With S.B. Criminal Miscellaneous Bail Application No.
Kuldeep S/o Satyanarayan, Aged About 22 Years, R/o Munderi Police Station Mandawar District Jhalawar (Raj.) (At Present Confined In District Jail, Jhalawar (Raj.)
----Petitioner Versus State Of Rajasthan, Through Pp
----Respondent S.B. Criminal Miscellaneous Bail Application No.
[2024:RJ-JP:37377] (2 of 3) [CRLMB-10715/2024]
Monu @ Mohanlal S/o Rameshchand, Aged About 26 Years, R/o Munderi, Police Station Mandawar District Jhalawar (Raj.). (At Present Confined In District Jail, Jhalawar (Raj.)
----Petitioner Versus State Of Rajasthan, Through PP
----Respondent
For Petitioner(s) : Mr. Rohit Khandelwal, Adv.
For : Mr. Devi Singh, P.P. Respondent(s)
HON'BLE MR. JUSTICE UMA SHANKER VYAS Judgment / Order 05/09/2024
These bail applications have been filed by the
petitioners under Section 483 B.N.S.S. seeking
regular bail in FIR No.35/2024 registered at Police
Station Jhalrapatan, District Jhalawar for the
offence(s) under Section(s) 420, 419, 467, 468, 471,
193, 120B of IPC.
Learned counsel for the petitioners submits that
the accused-petitioners are innocent and they have
been falsely implicated in these cases. They 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.
[2024:RJ-JP:37377] (3 of 3) [CRLMB-10715/2024]
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
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) Jeetmal @ Jeetu
S/o Babulal, (2) Abdul Kalam S/o Abdul Wahid,
(3) Riyaz Mohammed @ Raju S/o Abdul Rafiq,
(4) Kuldeep S/o Satyanarayan and (5) Monu @
Mohanlal S/o Rameshchand 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.
A copy of this order be placed in each
connected file.
(UMA SHANKER VYAS),J
YOGESH KUMAR /321-322-323
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!