Citation : 2026 Latest Caselaw 2799 Raj
Judgement Date : 19 February, 2026
[2026:RJ-JD:9241]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
S.B. Criminal Miscellaneous Bail Application No. 1080/2026
1. Anil Alias Annu S/o Mohan Lal, Aged About 26 Years,
Resident Of Khuntgarh Police Station Deo Garh District
Pratapgarh Raj. (At Present Lodged In Dist. Jail
Pratapgarh)
2. Lalu Ram S/o Devi Lal, Aged About 28 Years, Resident Of
Khuntgarh Police Station Deo Garh District Pratapgarh
----Petitioners
Versus
State Of Rajasthan, Through Pp
----Respondent
Connected With
S.B. Criminal Miscellaneous Bail Application No. 1081/2026
Jitendra Alias Jitu S/o Shri Dhan Raj, Aged About 22 Years,
Resident Of Mahudi Khera Peepaliya Ps Dhariyawad District
Pratapgarh Raj. (Presently Lodged In District Jail Pratapgarh)
----Petitioner
Versus
State Of Rajasthan, Through Pp
----Respondent
For Petitioner(s) : Mr. Vijay Kumar Gaur
Mr. Shambhoo Singh Rathore
For Respondent(s) : Mr. Hanuman Singh Prajapat, PP
Mr. O.P. Choudhary
HON'BLE MR. JUSTICE SUNIL BENIWAL
Order
19/02/2026
1. These applications for bail have been filed by the petitioners
under Section 483 of BNSS (old Section 439 of Cr.P.C.). The
requisite details of the matter are tabulated herein below:
(Uploaded on 19/02/2026 at 06:29:51 PM)
[2026:RJ-JD:9241] (2 of 3) [CRLMB-1080/2026]
S.No. Particulars of the Case
2. Date of lodging FIR 17.09.2025
3. Concerned Police Station Deogarh
4. District Pratapgarh
5. Offences alleged in the FIR Under Sections 304(2) and 3(5) of BNS, 2023
6. Offences added, if any 310(2) and 112(2) of BNS, 2023
2. Learned counsel for the petitioners submits that the
petitioners have been falsely implicated in the case and false
allegations have been levelled against them. The investigation in
the present case has already been completed and charge-sheet
has also been filed. Learned counsel further submits that a sum of
Rs. 20,000/- has been recovered from petitioner - Anil Alias Annu
and the vehicle used in the alleged offence has already been
recovered. No recovery has been effected from petitioners namely
Lalu Ram and Jitendra @ Jitu. He also submits that no further
recovery remains to be effected from the present petitioners. The
petitioners are in judicial custody since 11.11.2025 and the trial
will take sufficiently long time, therefore, they deserve to be
enlarged on bail.
3. Learned Public Prosecutor vehemently opposes this bail
application and submits that the petitioners, along with the co-
accused, have committed robbery in broad daylight and
considering the nature and gravity of the offence, they may not be
enlarged on bail.
4. Heard learned counsel for the petitioners and learned Public
Prosecutor and perused the material available on record.
(Uploaded on 19/02/2026 at 06:29:51 PM)
[2026:RJ-JD:9241] (3 of 3) [CRLMB-1080/2026]
5. Having considered the rival submissions, facts and
circumstances of this case and after perusing the challan papers
so also considering the fact that a sum of Rs. 20,000/- has been
recovered and the investigation has already been completed, in
the considered opinion of this Court, no fruitful purpose would be
served by keeping the petitioners behind the bars for an indefinite
period as the trial will take sufficiently long time. Thus, without
expressing any opinion on merits/demerits of the case, this Court
is of the opinion that the bail application filed by the petitioners
deserves to be accepted.
6. Accordingly, the bail application filed under Section 483 of
BNSS is allowed. It is ordered that petitioners- 1. Anil Alias
Annu S/o Mohan Lal, 2. Lalu Ram S/o Devi Lal and 3.
Jitendra Alias Jitu S/o Shri Dhan Raj, shall be released on bail
in connection with the aforesaid FIR; provided they execute
personal bond in the sum of Rs.50,000/- each with two sound and
solvent sureties of Rs.25,000/- each to the satisfaction of learned
trial Court for their appearance before that court on each and
every date of hearing and whenever called upon to do so till the
completion of the trial.
7. It is however, made clear that findings recorded/observations
made above are for limited purposes of adjudication of bail
application. The trial court shall not get prejudiced by the same.
(SUNIL BENIWAL),J 15-16-Ashutosh/-
(Uploaded on 19/02/2026 at 06:29:51 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!