Citation : 2023 Latest Caselaw 9898 Raj
Judgement Date : 20 November, 2023
[2023:RJ-JD:39681]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Criminal Miscellaneous Bail Application No. 12513/2023
Ravindra Kumar Parihar S/o Gajendra Singh, Aged About 49 Years, R/o Khariya Kuwa Ka Bass Kuchera Chhota Bazar Kuchera Dist. Nagaur
----Petitioner Versus
1. State Of Rajasthan, Through PP
2. Manupal Singh S/o Mahendra Singh, R/o Dhodha Pugal Ps Bikaner Dist. Bikaner
----Respondents
For Petitioner(s) : Ms. Ranjana Singh For Respondent(s) : Mr Shrawan Bishnoi, PP
HON'BLE MR. JUSTICE FARJAND ALI
Order
20/11/2023
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 69/2018
2. Concerned Police Station Pugal
3. District Bikaner
4. Offences alleged in the FIR Sections 409, 420, 467, 468
and 471 of the IPC
5. Offences added, if any Sections 406 and 120-B of
the IPC
6. Date of passing of 22.09.2023
impugned order
2. Having apprehension of being arrested in the afore-
mentioned matter, the petitioner has prayed for anticipatory bail
[2023:RJ-JD:39681] (2 of 3) [CRLMB-12513/2023]
on the ground that no case for the alleged offences is made out
against him and his incarceration is not warranted. There are no
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.
3. 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.
4. I have considered the submissions made by both the parties
and have perused the material available on record. The matter
pertains to the year 2018. It is asserted that the petitioner has
been interrogated. The present is not a case where custodial
interrogation would be required. There is no apprehension that he
will flee from the justice or would not be readily available for the
trial or for the assistance if needed by the police. 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.
5. 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 affect the rights of either of
[2023:RJ-JD:39681] (3 of 3) [CRLMB-12513/2023]
the parties during trial and this Court refrains from commenting
on the niceties of the matter.
6. 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.
(FARJAND ALI),J 183-divya/-
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!