Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Gaurav Maheshwari vs State Of Rajasthan
2021 Latest Caselaw 6012 Raj

Citation : 2021 Latest Caselaw 6012 Raj
Judgement Date : 1 March, 2021

Rajasthan High Court - Jodhpur
Gaurav Maheshwari vs State Of Rajasthan on 1 March, 2021
Bench: Vijay Bishnoi

HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Criminal Miscellaneous Bail Application No. 2894/2021

Gaurav Maheshwari S/o Sampat Lal Maheshwari, Aged About 31 Years, B/c Maheshwari, R/o C-71, Shanker Nagar, Pal Road, Jodhpur. (Presently Lodged At Central Jail, Jodhpur).

----Petitioner Versus State Of Rajasthan, Through P.p.

----Respondent

For Petitioner(s) : Mr. Anand Purohit, Sr. Advocate assisted by Mr. Himanshu Purohit For Respondent(s) : Mr. Farzand Ali, AAG - GA Mr. Vikram Sharma, P.P.

HON'BLE MR. JUSTICE VIJAY BISHNOI

Judgment / Order

01/03/2021

Heard learned counsel for the parties and perused the

material available on record.

Learned counsel for the petitioner has submitted that the

allegation against the petitioner of creating bogus firms and

companies for the purpose of fraudulently creating and issuing

GST invoices without any sale/purchase and actual movement of

goods is absolutely false. It is argued that the petitioner has not

created any bogus firms and companies and all the transactions

done by him are as per law. Learned counsel for the petitioner has

further submitted that the petitioner is in judicial custody since

long and charge-sheet has been filed for the offences which are

triable by Magistrate, therefore, the petitioner may be enlarged on

bail.

                                         (2 of 3)                      [CRLMB-2894/2021]



     Per    contra,    Mr.    Farzand        Ali,    AAG       and    learned    Public

Prosecutor have vehemently opposed the bail application and

submitted that the complainant was the employee of a

construction firm of which the petitioner was the Chartered

Accountant. It is also submitted that the petitioner had obtained

the documents such as driving license, Aadhar Card, Pan Card etc

of the complainant from the said construction firm and thereafter

created bogus companies and firms in the name of the

complainant and had generated bogus GST invoices without any

sale/purchase and actual movement of goods. It is also submitted

that the complainant is a poor employee of the construction firm

and he was being cheated by the petitioner. It is also submitted

that several other cases of similar type have also been filed

against the petitioner and in all those cases charge-sheets have

been filed. Learned Public Prosecutor has further submitted that

the conduct of the petitioner is highly objectionable as in one of

the FIRs he produced a fake order of this Court forged by him

restraining the Police to take any action against him. It is informed

that in the said case FIR was lodged and charge-sheet has been

filed against the petitioner. Mr. Farzand Ali, AAG has, therefore,

submitted that the petitioner while on bail in some of the cases,

has misused the liberty of the bail by producing a forged and fake

order of this Court forged by him, hence, looking to the conduct of

the petitioner, he is not entitled to be enlarged on bail.

Having heard learned counsel for the parties and after going

through the material available on record, without expressing any

opinion on the merits of the case, I am not inclined to grant bail

to the petitioner.

(3 of 3) [CRLMB-2894/2021]

Accordingly this bail application preferred on behalf of the

petitioner under Section 439 Cr.P.C. is dismissed.

(VIJAY BISHNOI),J

98-akash/-

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