Citation : 2026 Latest Caselaw 5756 Raj
Judgement Date : 13 April, 2026
[2026:RJ-JD:17147]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
S.B. Criminal Miscellaneous Bail Application No. 3516/2026
Pawan S/o Rameshwar Lal, Aged About 24 Years, Resident Of
Magra Police Station Panchu District Bikaner Rajasthan
(Presently Lodged In Central Jail Bikaner)
----Petitioner
Versus
State Of Rajasthan, Though Pp
----Respondent
For Petitioner(s) : Mr. Ashok Bishnoi
For Respondent(s) : Mr. Sameer Pareek, PP
HON'BLE DR. JUSTICE NUPUR BHATI
Order
13/04/2026
1. Heard learned counsel for the parties as well as perused the
material available on record.
2. The instant application for bail has been filed under Section
483 BNSS on behalf of the petitioner, who is in custody in relation
to F.I.R. No.64/2026 dated 05.03.2026, registered at Police
Station Panchu, District Bikaner for the offence under Sections
3/25 (1- B)(A) of the Arms Act.
3. Learned counsel for the petitioner submits that the alleged
offences are exclusively triable by a Magistrate. He submits that
the petitioner has been falsely implicated in the present case,
wherein it is alleged that, upon search, one illegal country-made
pistol (desi katta) of 315 bore was recovered from the petitioner's
possession. He further submits that the petitioner is in custody
since 05.03.2026 and, therefore, deserves to be enlarged on bail.
(Uploaded on 13/04/2026 at 02:43:21 PM)
[2026:RJ-JD:17147] (2 of 2) [CRLMB-3516/2026]
4. Per contra, learned Public Prosecutor opposes the bail
application, however, is not in a position to refute that the
offences are triable by magistrate.
5. Considering the arguments advanced by the learned counsel
for the petitioner and the learned Public Prosecutor, no useful
purpose would be served by keeping the present petitioner behind
the bars for further period till disposal of the case and also looking
to the possibility that the trial may take long time to conclude, this
Court deems it just and proper to enlarge the petitioner on bail.
6. Consequently, the bail application is allowed. It is ordered
that the accused-petitioner namely Pawan S/o Rameshwar Lal,
in relation to the F.I.R. No.64/2026 dated 05.03.2026, registered
at Police Station Panchu, District Bikaner shall be released on bail;
provided he furnishes a personal bond in the sum of Rs.50,000/-
and two surety bonds of Rs.25,000/- 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.
(DR.NUPUR BHATI),J SURABHII/21-
(Uploaded on 13/04/2026 at 02:43:21 PM)
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!