Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Vipin vs State Of Rajasthan ...
2023 Latest Caselaw 9185 Raj

Citation : 2023 Latest Caselaw 9185 Raj
Judgement Date : 6 November, 2023

Rajasthan High Court - Jodhpur
Vipin vs State Of Rajasthan ... on 6 November, 2023
Bench: Farjand Ali

[2023:RJ-JD:38168]

HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Criminal Miscellaneous Bail Application No. 7476/2021

Vipin S/o Amar Singh, Aged About 37 Years, R/o 92 Lovely State New Keshav Nagar Roopnagar Road P.s. Sukher, District Udaipur.

----Petitioner Versus State Of Rajasthan, Through Pp

----Respondent

For Petitioner(s) : Mr. Abhishek Charan For Respondent(s) : Mr. Sharwan Kumar, PP

HON'BLE MR. JUSTICE FARZAND ALI

Order

06/11/2023

1. The jurisdiction of this court has been invoked by way of

filing an application under Section 438 CrPC at the instance of

accused-petitioner. The requisite details of the matter are

tabulated herein below:

S.No.                           Particulars of the Case
     1.    FIR Number                              114/2020
     2.    Concerned Police Station                Kotwali Ambamata
     3.    District                                Udaipur
     4.    Offences alleged in the FIR             Sections 420, 467, 468, 471
                                                   and 120-B IPC
     5.    Offences added, if any                  -
     6.    Date   of    passing                of 01.06.2021
           impugned order


2.        Having      apprehension       of    being      arrested     in     the   afore-

mentioned matter, the petitioner has prayed for anticipatory bail

on the ground that no case for the alleged offences is made out

against him and his incarceration is not warranted. There are no

[2023:RJ-JD:38168] (2 of 3) [CRLMB-7476/2021]

factors at play in the case at hand that may work against grant of

anticipatory bail to the accused-petitioner and he has been made

an accused based on conjectures and surmises.

4. Contrary to the submissions of learned counsel for the

petitioner, learned Public Prosecutor has opposed the bail

application and submit that the present case is not fit for grant of

anticipatory bail.

5. I have considered the submissions made by both the parties

and have perused the material available on record. The offences

involved in case are triable by a Court of Magistrate, for which the

provisions contained under Section 41 and 41A of the CrPC are

applicable mutatis mutandis and the judgment rendered by

Hon'ble Supreme Court in the case of Arnesh Kumar v. State of

Bihar [AIR 2014 SC 2756] applies squarely in the present case,

where custodial investigation would not be required.

6. An interim order was passed in favour of the petitioner on

19.07.2021 restraining his arrest in the present case, whereafter

around two and half years have lapsed and the petitioner is

enjoying the said protection since then and he has not misused

the liberty during this prolonged period as no report in this regard

has been received by this court. Thus, in light of the judgment

rendered by Hon'ble Supreme Court in the case of Abhishek

Kumar Vs. State of Dehli (Criminal Appeal No.360/2022)

reported in 2022/INSC/275, and considering the over all facts

and circumstances of the case, it is deemed suitable to grant the

benefit of anticipatory bail to the petitioner in the present matter.

Needless to say, none of the observations made herein under shall

[2023:RJ-JD:38168] (3 of 3) [CRLMB-7476/2021]

affect the rights of either of the parties during trial and this Court

refrains from commenting on the niceties of the matter.

7. Accordingly, the instant bail application under Section 438

Cr.P.C. is allowed. The S.H.O/I.O/Arresting Officer of the

concerned Police Station is directed that in the event of arrest of

the petitioner in connection with the FIR, details of which have

been given in tabular form above, he shall be released on bail,

provided he furnishes a personal bond in the sum of Rs.50,000/-

with two sureties in the sum of Rs.25,000/- each to the

satisfaction of the S.H.O/I.O/Arresting Officer of the concerned

Police Station on the following conditions:-

(i) that the petitioner shall make himself available for interrogation by a police officer as and when required;

(ii) that the petitioner shall not directly or indirectly make any inducement, threat or promise to any person acquainted with the facts of the case so as to dissuade him from disclosing such facts to the court or any police officer, and

(iii) that the petitioner shall not leave India without previous permission of the court.

(FARZAND ALI),J 139-Pramod/-

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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter