Citation : 2021 Latest Caselaw 16901 Raj
Judgement Date : 12 November, 2021
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Criminal Misc(Pet.) No. 6058/2021
Arjun Ram S/o Badri Ram, Aged About 58 Years, Resident of Chatra Manjara, P.S. Sadar, Nagaur, Dist. Nagaur.
----Petitioner Versus
1. State Of Rajasthan, Through Pp
2. Sampat Lal Meghwal, At Present Branch Manager, SBI, Birloka, Teh. Khinvsar, Dist. Nagaur.
----Respondents
For Petitioner(s) : Mr. G.R. Punia, Sr. Adv. Assisted by Mr. Mahaveer Bhanwariya Mr. N.R. Choudhary For Respondent(s) : Mr. Mukesh Trivedi, PP
HON'BLE MR. JUSTICE VINIT KUMAR MATHUR
Judgment
12/11/2021
Heard learned counsel for the petitioner.
Learned counsel for the petitioner has filed the present
petition for quashing of the FIR No.98/2020 registered at Police
Station, Khinvsar, District Nagaur.
Learned Senior Counsel for the petitioner submits that he will
be satisfied if a direction is issued to the Investigating Authority
for fair and impartial investigation in the matter. He further
submits that the petitioner himself has approached the
investigating officer prior to the lodging of the FIR informing him
that his signatures have been forged on the search reports filed
for sanctioning of 13 loans from the State Bank of India.
Learned Senior Counsel further submits that the signatures
of the petitioner on the search reports have been forged by one of
(2 of 3) [CRLMP-6058/2021]
the authorized agent of the bank. This fact of forgery has also
been stated by the agent in the affidavit which is produced on
record. The agent has stated that he has affixed signatures on the
search reports fraudulently for the procurement of the loan. He
therefore, submits that the Investigating Agency may kindly be
directed to investigate the matter from this angle also by taking
the specimen signatures of the petitioner for getting the same
verified on the forged search reports.
Learned Senior Counsel submits that the petitioner is a
practicing lawyer and has already been arrested in two FIRs and
the Investigating Agency has already made the custodial
interrogation of the petitioner and therefore, in other FIRs, no
useful purpose will be served by arresting the petitioner. The
petitioner is ready to cooperate with the Investigating Agency by
submitting all the requisite documents.
Learned Public Prosecutor assures this Court that the
investigation in the matter will be done impartially and the
signatures allegedly having been forged by the agent on the
search reports will be verified in a fair and impartial manner.
In this view of the matter the present petition is disposed of
with a direction to the Investigating Agency to investigate the
matter fairly and impartially including the taking of the specimen
signatures of the petitioner for verification of the same on the
allegedly forged signatures on search reports.
Since the petitioner has already been arrested in two FIRs
wherein, the allegations are almost on the same lines and he is
ready to cooperate with the Investigating Agency, it is directed
that if the Investigating Agency finds any incriminating material
against the petitioner and custodial interrogation is required in the
(3 of 3) [CRLMP-6058/2021]
matter then the Investigating Agency will give a notice of seven
days under Section 41A Cr.P.C. prior to the arrest of the petitioner.
(VINIT KUMAR MATHUR),J
209-Shahenshah/-
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!