Sunday, 10, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Khushank Gohil vs The State Of Jharkhand ... Opposite ...
2026 Latest Caselaw 585 Jhar

Citation : 2026 Latest Caselaw 585 Jhar
Judgement Date : 2 February, 2026

[Cites 6, Cited by 0]

Jharkhand High Court

Khushank Gohil vs The State Of Jharkhand ... Opposite ... on 2 February, 2026

Author: Anil Kumar Choudhary
Bench: Anil Kumar Choudhary
                                                                        [2026:JHHC:2648]



         IN THE HIGH COURT OF JHARKHAND AT RANCHI
                           Cr.M.P. No.3689 of 2025
                                       ------

Khushank Gohil, aged about 28 years, S/o Dipti Gohil having his current place of residence at Satellite, 4th floor, Sampatraj Apartment, Swaymbhu Shivani Road, near Woman Police Station, Panjarapol, Ahmedabad City 380015 ... Petitioner Versus The State of Jharkhand ... Opposite Party

------

             For the Petitioner         : Mr. Ajit Kumar, Sr. Advocate
                                          Mr. Parth Jalan, Advocate
             For the State              : Mrs. Priya Shrestha, Spl.P.P.
                                            (through VC)
                                             ------
                                     PRESENT
                 HON'BLE MR. JUSTICE ANIL KUMAR CHOUDHARY


By the Court:-     I.A. No.1200 of 2026

            1.     Heard the parties.

2. Learned senior counsel for the petitioner submits that the

petitioner does not press this interlocutory application.

3. Accordingly, this interlocutory application is rejected as not

pressed.

(Anil Kumar Choudhary, J.)

1. Heard the parties.

2. This Criminal Miscellaneous Petition has been filed apparently

invoking the jurisdiction of this Court under Section 528 of the

Bharatiya Nagarik Suraksha Sanhita, 2023, however in the amended

[2026:JHHC:2648]

petition dated 16.01.2026, it has been mentioned that this criminal

miscellaneous petition has been filed under Section 528 of the

Bharatiya Nyaya Sanhita, 2023. This criminal miscellaneous petition

has been filed with the prayer to quash the order dated 07.11.2025 and

the order dated 02.01.2026 passed in connection with Bank More P.S.

Case no. 213 of 2025 involving the offences punishable under Sections

69, 316(2), 318(4) and 3(5) of the Bharatiya Nyaya Sanhita, 2023 on the

ground that the same has been passed without proper application of

mind.

3. Learned senior counsel for the petitioner submits that as

mentioned in para-18 of this petition the petitioner after coming to

know about an order by which he has been proclaimed as an accused,

he took immediate steps to obtain a certified copy of the order dated

07.11.2025. It is next submitted that the order dated 07.11.2025 has been

passed in a most routine and ritualistic manner as by way of Section

531 of the Bharatiya Nyaya Sanhita, 2023, though the Code of Criminal

Procedure, 1973 has been repealed with effect from 25.12.2023, yet the

learned Chief Judicial Magistrate, Dhanbad exercised the power under

Section 82 of the Code of Criminal Procedure for issuing the

proclamation, whereas the correct provision of law for the same is

Section 84 of the Bharatiya Nyaya Sanhita, 2023 as mentioned in para-

19 of this Criminal Miscellaneous Petition. It is then submitted that the

contents of Section 82 of the Code of Criminal Procedure significantly

differ from Section 84 of the Bharatiya Nyaya Sanhita, 2023. It is further

submitted that the petitioner flew to Dubai and as soon as the

[2026:JHHC:2648]

petitioner came to know about the visit of the police for the purpose of

investigation, he immediately sent a written representation to the

Investigating Officer of the case that he is in Dubai for the purpose of

business and would return to India on 25.11.2025. It is also submitted

that the order dated 07.11.2025 has been passed because of concealing

the material facts from the court. It is then submitted that the petitioner

was completely unaware about the warrant having been issued in his

name and the petitioner came to know about the coercive action taken

against him only on 14.11.2025 when the anticipatory bail filed by the

petitioner was listed for hearing. It is then submitted that the petitioner

has been declared as an absconder. It is further submitted that during

the pendency of this Criminal Miscellaneous Petition, permission has

been accorded under Section 83 of the Code of Criminal Procedure

vide order dated 02.01.2026 even though the petitioner has no property

in the District of East Singhbhum or Dhanbad. Hence, it is submitted

that the prayer as prayed for in this Criminal Miscellaneous Petition be

allowed.

4. Learned Spl.P.P. appearing for the State on the other hand

vehemently opposes the prayer of the petitioner made in this Criminal

Miscellaneous Petition and submits that though the petitioner has

mentioned that this petition has been filed under Section 528 of the

Bharatiya Nyaya Sanhita, 2023, still this Court is treating the same

under Section 528 of the Bharatiya Nagarik Suraksha Sanhita, 2023.

Similarly, in a transition phase when some of the case records are

governed by the provisions of the Code of Criminal Procedure whereas

[2026:JHHC:2648]

some other case records are governed by the provisions of the

Bharatiya Nagarik Suraksha Sanhita, 2023; because of clerical error

instead of the issuance of the process being mentioned as Section 84 of

the Bharatiya Nagarik Suraksha Sanhita, 2023, the corresponding

Section of old Act i.e. Section 82 of the Code of Criminal Procedure has

been mentioned in the said order dated 07.11.2025. It is next submitted

that Section 84 of the Bharatiya Nagarik Suraksha Sanhita, 2023 is a pari

materia to Section 82 of the Code of Criminal Procedure. It is next

submitted that the corresponding Statute of the Code of Criminal

Procedure, 1973 is the Bharatiya Nagarik Suraksha Sanhita, 2023, so the

submissions made by the petitioner in para-19 of this Criminal

Miscellaneous Petition that Section 82 of the Code of Criminal

Procedure significantly differs from Section 84 of the Bharatiya Nyaya

Sanhita, 2023, is irrelevant because the Bharatiya Nyaya Sanhita, 2023

corresponds to the old Statute of the Indian Penal Code, so, certainly, it

is not expected that there would be any similarity between Section 84

of the Bharatiya Nyaya Sanhita, 2023 and Section 82 of the Code of

Criminal Procedure. It is then submitted that merely because in the

order dated 07.11.2025, instead of the provision of law being

mentioned as Section 84 of Bharatiya Nagarik Suraksha Sanhita, 2023,

the old corresponding Section of 82 of the Code of Criminal Procedure

has been mentioned; by that accidental slip, the entire order dated

07.11.2025 cannot be vitiated or for that matter, the order dated

02.01.2026 can also not be vitiated for use of the Section 83 of the Code

of Criminal Procedure instead of corresponding Section 85 of the

[2026:JHHC:2648]

Bharatiya Nagarik Suraksha Sanhita, 2023. It is then submitted that

when police searches for an accused persons of a case, to facilitate

investigation of the case, merely sending a communication to the police

by one means or other that the petitioner is not available to appear

before the police; that too, without mentioning the present address of

the accused, the accused cannot escape from the coercive measures

envisaged under the provisions of the Bharatiya Nagarik Suraksha

Sanhita, 2023, which corresponds to the Code of Criminal Procedure,

for ensuring his attendance including issuance of the process under

Section 82 of the Code of Criminal Procedure which corresponds to

Section 84 of the Bharatiya Nagarik Suraksha Sanhita, 2023. It is also

submitted that the learned Chief Judicial Magistrate, Dhanbad has

recorded its satisfaction that the petitioner is absconding and

concealing himself to evade his arrest and after being thus satisfied, the

learned Chief Judicial Magistrate, Dhanbad has ordered for issuance of

the proclamation under Section 84 of the Bharatiya Nagarik Suraksha

Sanhita, 2023 fixing the time and place for appearance of the accused

persons of the case, who is the petitioner herein and similarly, in the

order dated 02.01.2026 after being satisfied that even after the

promulgation of the written proclamation under Section 84 of the

Bharatiya Nagarik Suraksha Sanhita, 2023, still as the petitioner did not

appear before the court concerned, attachment order of the property of

the petitioner has been issued. It is lastly submitted that the process

under Section 83 of the Code of Criminal Procedure which corresponds

to Section 85 of the Bharatiya Nagarik Suraksha Sanhita, 2023 has been

[2026:JHHC:2648]

passed vide order dated 02.01.2026 in connection with Bank More P.S.

Case No. 213 of 2025, hence, there is no illegality in the said order as

well. Hence, it is submitted that this Criminal Miscellaneous Petition,

being without any merit, be dismissed.

5. Having heard the rival submissions made at the Bar and after

carefully going through the materials available in the record, this Court

finds that in the order dated 07.11.2025 except for referring to the

relevant provisions of law as Section 84 of the Bharatiya Nagarik

Suraksha Sanhita, 2023, the learned Chief Judicial Magistrate, Dhanbad

has mentioned the corresponding provision of the earlier procedural

law for criminal cases being Section 82 of the Code of Criminal

Procedure. Similarly, in the order dated 02.01.2026, the learned Chief

Judicial Magistrate, Dhanbad has mentioned the old provisions of law

of Section 83 of the Code of Criminal Procedure instead of

corresponding new provisions of law being Section 85 of the Bharatiya

Nagarik Suraksha Sanhita, 2023. The same, in the considered opinion

of this Court, keeping in view that the same is an apparent clerical

error which happened apparently because of pending of the cases in

the same court, some of which are governed by the procedural law for

criminal cases as provided for in the Code of Criminal Procedure,

while other cases in the same court, are governed by the procedural

law as provided for in the Bharatiya Nagarik Suraksha Sanhita, 2023;

so, on this score alone the said order shall not stand vitiated only

because the corresponding old provision of law has been mentioned.

[2026:JHHC:2648]

6. Now coming to the merits of the order dated 07.11.2025 passed

by the learned Chief Judicial Magistrate, Dhanbad; in the said order,

the learned Chief Judicial Magistrate, Dhanbad has recorded its

satisfaction that the petitioner was absconding and concealing himself

to evade his arrest and being so satisfied, the learned Chief Judicial

Magistrate, Dhanbad has ordered for issuance of the proclamation

under Section 82 of the Code of Criminal Procedure corresponding to

Section 84 of the Bharatiya Nagarik Suraksha Sanhita, 2023 fixing the

time and place for appearance of the petitioner who is the accused

person of the case.

7. The contention of the petitioner that the petitioner informed the

Investigating Officer of the case that he is not available to appear

before the Investigating Officer that too without mentioning his

present address, sufficient enough to identify the place at which the

petitioner was at the relevant time is concerned, certainly is not a

ground not to adopt the coercive measures provided for in the

provisions of law for ensuring attendance of the petitioner. Thus, this

Court do not find any illegality in the said order dated 07.11.2025

passed by the learned Chief Judicial Magistrate, Dhanbad warranting

interference of this Court under Section 528 of the Bharatiya Nagarik

Suraksha Sanhita, 2023.

8. So far as the order dated 02.01.2026 passed by the learned Chief

Judicial Magistrate, Dhanbad is concerned, that is a consequential

order consequent upon failure of the petitioner to appear before the

[2026:JHHC:2648]

court concerned despite promulgation of the written proclamation

made in accordance with law.

9. The undisputed fact remains that the promulgation of the

proclamation under Section 82 of the Code of Criminal Procedure

corresponds to Section 84 of the Bharatiya Nagarik Suraksha Sanhita,

2023 was made in accordance with law, but still the petitioner did not

appear before the learned Chief Judicial Magistrate, Dhanbad on the

date fixed.

10. Under such circumstances, this Court do not find any illegality

in the order dated 02.01.2026 passed by the learned Chief Judicial

Magistrate, Dhanbad by which attachment order of the property of the

petitioner under Section 83 of the Code of Criminal Procedure

corresponding to Section 85 of the Bharatiya Nagarik Suraksha Sanhita,

2023 has been issued, warranting interference of this Court under

Section 528 of the Bharatiya Nagarik Suraksha Sanhita, 2023.

11. In view of the discussions made above, this Court is of the

considered view that there is no justifiable reason to accede to the

prayer of the petitioner made in this Criminal Miscellaneous Petition,

warranting interference of this Court under Section 528 of the

Bharatiya Nagarik Suraksha Sanhita, 2023.

12. Accordingly, this Criminal Miscellaneous Petition, being

without any merit, is dismissed.

(Anil Kumar Choudhary, J.) High Court of Jharkhand, Ranchi Dated the 02nd of February, 2026 AFR/ Saroj

Uploaded on 05/02/2026

 
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