Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ameen Khan vs State Of Rajasthan
2025 Latest Caselaw 14221 Raj

Citation : 2025 Latest Caselaw 14221 Raj
Judgement Date : 15 October, 2025

Rajasthan High Court - Jodhpur

Ameen Khan vs State Of Rajasthan on 15 October, 2025

[2025:RJ-JD:44902]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
     S.B. Criminal Miscellaneous Bail Application No. 9191/2025

1.       Ameen Khan S/o Amar Khan, Aged About 37 Years,
         Resident Of Chak Dholka, Police Station Barmer Rural,
         District Barmer (Lodged In Dist. Jail Barmer)
2.       Jaameen Khan Alis Jameen S/o Amar Khan, Aged About
         35 Years, Resident Of Chak Dholka, Police Station Barmer
         Rural, District Barmer
                                                                   ----Petitioners
                                    Versus
State Of Rajasthan, Through P P
                                                                 ----Respondents


For Petitioner(s)         :     Mr. Dhirendra Singh, Sr. Adv. With
                                Mr. Jagdish Singh
For Respondent(s)         :     Mr. Urja Ram Kalbi, PP



                HON'BLE MR.JUSTICE BIPIN GUPTA

Judgment

Reserved on :: 13/10/2025 Pronounced on :: 15/10/02025

1. The present bail application has been filed under Section 483

of BNSS, 2023 against the impugned order passed by the learned

Additional District & Sessions Judge No.1, Barmer whereby the

bail application of the petitioners was rejected in connection with

F.I.R. No. 140/2024, Police Station Barmer Rural for the offences

under Section 103(1), 189(2), 61(2)(a), 191(2), 191(3), 140(1),

118(1) & 127(2) of BNS, 2023.

2. Learned senior counsel for the petitioners submits that the

petitioners have been falsely implicated in the present case. He

submits that other co-accused Kamal Khan and Meer Mohammad

(Uploaded on 15/10/2025 at 10:49:28 AM)

[2025:RJ-JD:44902] (2 of 3) [CRLMB-9191/2025]

had been enlarged on bail on 29.07.2025 by a co-ordinate Bench

of this Court on the basis of the fact that co-accused Sidik Khan

against whom there was allegation of inflicting injury had been

granted bail on 07.07.2025 by a co-ordinate Bench of this Court.

He submits that the petitioners' case is on better footing than that

of Sidik Khan and on the equal footing to that of Kamal Khan and

Meer Mohammad who have already been enlarged on bail.

3. Learned counsel for the petitioner submits that the star

witness PW5 namely Laali has turned hostile. Gani Khan (PW-1)

and Shumar Khan (PW-2) have been examined before the trial

Court and they both have turned hostile. PW-3 Khameesha has

also not supported the prosecution case.

4. Learned counsel submits that the petitioners are in custody

since 08.08.2024 and have no criminal antecedents. The case of

the petitioners is not distinguishable from that of the co-accused

Kamal Khan and Meer Mohammad who have already been

enlarged on bail and therefore, the petitioners have sought parity

in treatment.

5. Learned Public Prosecutor vehemently opposed the bail

application; however, he was not in a position to refute the fact

that similarly situated co-accused Kamal Khan and Meer

Mohammad have already been enlarged on bail, and that accused

Sidik Khan against whom there was an allegation of inflicting

injury had also been granted bail on 07.07.2025. The fact that the

petitioners have been in custody since 08.08.2024 has also not

been disputed.

(Uploaded on 15/10/2025 at 10:49:28 AM)

[2025:RJ-JD:44902] (3 of 3) [CRLMB-9191/2025]

6. Heard learned counsel for the petitioners and learned Public

Prosecutor. Perused the material available on record.

7. Without expressing any opinion on the merits of the case

and upon consideration of the arguments advanced, this Court is

of the opinion that the bail application filed by the petitioners

deserve to be accepted.

8. Consequently, the bail application is allowed. It is ordered

that the accused-petitioners - (1) Ameen Khan S/o Amar

Khan (2) Jaameen Khan Alis Jameen S/o Amar Khan

arrested in connection with F.I.R. No. 140/2024, Police Station

Barmer Rural shall be released on bail; provided they furnish a

personal bond of Rs.50,000/-(Rupees: Fifty Thousand Only) each

with two sureties of Rs.25,000/- (Rupees : Twenty Five Thousand

Only) each to the satisfaction of the learned trial court with the

stipulation to appear before that Court on all dates of hearing and

as and when called upon to do so till the completion of the trial

and with additional following conditions:

(i) The petitioners will not leave country without the permission of the Court;

(ii) The petitioners shall not commit an offence similar to the offence of which they are accused, or suspected, of the commission of which he is suspected; and

(iii) The petitioners shall not directly or indirectly make any inducement, threat or promise to any person acquinted with the facts of the case so as to dissuade him from disclosing such facts to the Court or to any police officer or tamper with the evidence.

(BIPIN GUPTA),J praveen/-

(Uploaded on 15/10/2025 at 10:49:28 AM)

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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter