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

Chunnu @ Imran vs State Of Rajasthan ...
2025 Latest Caselaw 14551 Raj

Citation : 2025 Latest Caselaw 14551 Raj
Judgement Date : 29 October, 2025

Rajasthan High Court - Jodhpur

Chunnu @ Imran vs State Of Rajasthan ... on 29 October, 2025

Author: Manoj Kumar Garg
Bench: Manoj Kumar Garg
[2025:RJ-JD:46665-DB]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
                D.B. Criminal Misc. Appli No. 639/2025

Chunnu @ Imran S/o Deran Khan Patha, Aged About 43 Years,
R/o Nogawan, P.s. Arnod, Dist. Pratapgarh (Raj.).
                                                                      ----Petitioner
                                       Versus
State Of Rajasthan, Through Pp
                                                                    ----Respondent


For Petitioner(s)            :     Mr. Zeeshan Ali
                                   Mr. Aslam Khan
For Respondent(s)            :     Mr. Rajesh Bhati, PP



          HON'BLE MR. JUSTICE MANOJ KUMAR GARG

HON'BLE MR. JUSTICE RAVI CHIRANIA

Order

29/10/2025

The criminal misc. application under Section 483 B.N.S.S.

has been filed by the petitioner seeking extension of interim bail

granted by this Court vide order dated 09.09.2025 in D.B. Crl.

Misc. Suspension of Sentence Application (Appeal) No.1686/2025

Learned counsel for the petitioner-applicant submits that the

petitioner's wife is suffering from severe disease and needs

medical assistance. Counsel submits that earlier the petitioner-

applicant was granted interim bail for a period of 30 days vide

order dated 09.09.2025 and after availing the same he has

surrendered before the concerned Jail authorities. Counsel further

submits that at that time the operation of petitioner-applicant's

wife could not be done. Thereafter on 15.10.2025 the Public

Prosecutor has been directed to procure latest medical report of

(Uploaded on 29/10/2025 at 04:18:29 PM)

[2025:RJ-JD:46665-DB] (2 of 3) [CRLMA-639/2025]

petitioner-applicant's wife. The latest medical report of petitioner-

applicant's wife has been certified by the concerned doctor in

which it is mentioned that petitioner-applicant's wife is having L4-

L5 disc bulge with radiculopathy symptoms and she needs to be

operated. In these circumstances, the petitioner-applicant may be

granted temporary bail for a period of 30 days.

Learned Public Prosecutor opposed the prayer made by

counsel for petitioner-applicant.

We have heard learned counsel for the petitioner-applicant

as well as learned Public Prosecutor and perused the material

available on record.

Having regard to overall facts and circumstances of the case

and keeping in view the fact that petitioner-applicant's wife needs

medical assistance, therefore, we deem it just and proper to

release the petitioner-applicant for a period of thirty (30) days.

Accordingly, the criminal misc. application is allowed and it is

ordered that the sentences passed by the learned Sessions Judge,

Chittorgarh vide judgment dated 01.10.2021 in Sessions Case

No.34/2009 against the petitioner-applicant - Chunnu @ Imran

S/o Deran Khan Patha shall remain temporarily suspended and he

shall be released on temporary bail for a period of thirty (30)

days, subject to the condition that he shall deposit a demand draft

of Rs.1,00,000/- of a Nationalized Bank executed in favour of the

trial court and also furnish a personal bond in a sum of

Rs.2,00,000/- with two sound and solvent sureties in the sum of

Rs.1,00,000/- (out of which one surety will be a close relative of

the petitioner) each to the satisfaction of learned trial court for his

(Uploaded on 29/10/2025 at 04:18:29 PM)

[2025:RJ-JD:46665-DB] (3 of 3) [CRLMA-639/2025]

surrender on completion of period of interim bail. It is made clear

that if the petitioner surrenders within the stipulated period then

the demand draft of Rs.1,00,000/- will be returned to him. In

case, the petitioner-applicant fails to surrender before the

concerned Jail after period of interim bail, the demand draft so

deposited by the petitioner-applicant shall be forfeited.

The petitioner-applicant is also directed to report at

concerned Police Station every seven days (weekly).

Let this interim bail be listed on 02.12.2025, on which date,

learned Public Prosecutor shall be required to submit the

compliance of the order whether petitioner-applicant has

surrendered or not.

                                   (RAVI CHIRANIA),J                                    (MANOJ KUMAR GARG),J
                                    2-Rashi/-




                                                            (Uploaded on 29/10/2025 at 04:18:29 PM)




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