Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Shiv Baser vs State
2021 Latest Caselaw 5848 Raj

Citation : 2021 Latest Caselaw 5848 Raj
Judgement Date : 1 March, 2021

Rajasthan High Court - Jodhpur
Shiv Baser vs State on 1 March, 2021
Bench: Sandeep Mehta

HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Criminal Misc(Pet.) No. 2477/2020

Shiv Baser S/o Shri Jagdish Chandra Baser, Aged About 36 Years, B/c Agarwal, R/o Kachhola, Police Station Kachhola, District Bhilwara. At Present Flat No. B 801, Rock Castle, Godbandar Road, Thane Best, District Thane, Maharashtra.

----Petitioner Versus

1. State, Through PP

2. Avinash S/o Sh. Sanjay Kumar, R/o Bigod, P.s. Bigod, District Bhilwara (Raj.).

----Respondents Connected With S.B. Criminal Misc(Pet.) No. 2472/2020 Shiv Baser S/o Shri Jagdish Chandra Baser, Aged About 36 Years, B/c Agarwal, R/o Kachhola, Police Station Kachhola, District Bhilwara. At Present Flat No. B 801, Rock Castle, Godbandar Road, Thane Best, District Thane, Maharashtra.

----Petitioner Versus

1. State, Through PP

2. Om Prakash S/o Sh. Durga Lal Dakheda, R/o Kachhola, Mandalgarh, Bhilwara (Raj.).

----Respondents S.B. Criminal Misc(Pet.) No. 2474/2020 Shiv Baser S/o Shri Jagdish Chandra Baser, Aged About 36 Years, B/c Agarwal, R/o Kachhola, Police Station Kachhola, District Bhilwara. At Present Flat No. B 801, Rock Castle, Godbandar Road, Thane Best, District Thane, Maharashtra.

----Petitioner Versus

1. State, Through PP

2. Jitendra Kumar Mundra S/o Sh. Om Prakash Mundra, R/o Village Dhamniya, P.s. Kachhola, Mandalgarh, Bhilwara (Raj.).

----Respondents

For Petitioner(s) : Mr. Dhirendra Singh For Respondent(s) : Mr. Anil Joshi, PP

HON'BLE MR. JUSTICE SANDEEP MEHTA

Judgment

01/03/2021

These three misc. petitions have been filed seeking quashing

of the orders dated 19.02.2020, 28.02.2020 & 28.02.2020 taking

(2 of 2) [CRLMP-2477/2020]

cognizance against the petitioner in three different cases involving

similar facts for the offences under Sections 420, 406 & 120-B

IPC.

Shri Dhirendra Singh, Advocate representing the petitioner

submits that as the orders taking cognizance are ex-parte orders

formally passed on the basis of the charge-sheets submitted after

investigation, the petitioner would be better advised to raise all his

objections before the trial court at the stage of framing of charges.

His prayer is that the trial court may be directed to objectively

consider and deal with the petitioner's arguments in the order

framing charges by assigning reasons.

Learned Public Prosecutor does not object to the said

submission. Thus, the petitioner is given liberty to advance

arguments before the trial court at the stage of framing of

charges. Such arguments shall be considered in detail and dealt

with by assigning reasons. Needless to say that in case any

adverse order is passed, the petitioner shall be at liberty to

challenge the same as per law.

With the above observations, the misc. petitions as well as

the stay applications are disposed of as withdrawn.

(SANDEEP MEHTA),J 28-Sudhir Asopa, Devesh/-

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