Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Bablu vs State Of Rajasthan (2024:Rj-Jd:39088)
2024 Latest Caselaw 8275 Raj

Citation : 2024 Latest Caselaw 8275 Raj
Judgement Date : 20 September, 2024

Rajasthan High Court - Jodhpur

Bablu vs State Of Rajasthan (2024:Rj-Jd:39088) on 20 September, 2024

[2024:RJ-JD:39088]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
                 S.B. Criminal Misc(Pet.) No. 2918/2024

Bablu W/o Banshi Lal Jat, Aged About 33 Years, B/c Jat, R/o
Village Bhandiyawas. Tehsil Pachpadra, Dist. Balotra,raj.
                                                                            ----Petitioner
                                            Versus
1.       State Of Rajasthan, Through Pp
2.       Inspector General Of Police, Jodhpur Rural
3.       Superintend Of Police, Balotra
4.       Additional Superintend Of Police, Balotra
5.       Sho, P.s. Balotra
6.       Gordhan Singh S/o Namalum, B/c Jaat, R/o Science
         Acedemy College And Hostel Jasnath Tower, Near New
         Bus Stand, Balotra (Raj.)
7.       Prahaladram S/o Namalum, B/c Jaat, R/o Science
         Acedemy Collega And Hostel Jasnath Tower, Near New
         Bus Stand, Balotra (Raj.)
8.       Chunaram S/o Namalum, B/c Jaat, R/o Science Acedemy
         College And Hostel Jasnath Tower, Near New Bus Stand,
         Balotra (Raj.)
9.       Baagtaram S/o Namalum, B/c Jaat, R/o Science Acedemy
         College And Hostel Jasnath Tower, Near New Bus Stand,
         Balotra (Raj.)
10.      Devendra Kumar, (Hostel Warden) B/c Jaat, R/o Science
         Acedemy College And Hostel Jasnath Tower, Near New
         Bus Stand, Balotra (Raj.)
                                                                         ----Respondents


For Petitioner(s)                 :    Mr. Rishiraj Rathore
For Respondent(s)                 :    Mr. Vikram Rajpurohit, P.P.


               HON'BLE MR. JUSTICE ARUN MONGA

Order 20/09/2024

1. Dissatisfied with the progress and manner of the

investigation, the petitioner/complainant seeks issuance of

directions to the respondents to conduct a fair

inquiry/investigation regarding FIR No.460/2023 dated

04.12.2023, registered under Section 307 of IPC, at Police Station

Balotra, District Balotra.

[2024:RJ-JD:39088] (2 of 3) [CRLMP-2918/2024]

2. Heard.

3. Learned counsel for the petitioner argues that the

investigating agency is not proceeding in a fair and just manner

and is intentionally stalling the investigation after registration of

FIR.

4. Learned Public Prosecutor appears on service of advance

copy of the petition and accepts notice on behalf of the State. He

opposes the petition arguing that once FIR was registered, law will

take its own course. So far no incriminating material of the kind

has been unearthed so as to file the charge-sheet, he informs.

5. Be that as it may, in my opinion, the petitioner ought to have

availed of other available legal remedies for redressal of his

grievance before approaching this Court. Ordinarily, in cases of

grievances arising from unfair or improper investigation of an FIR,

the aggrieved person can seek recourse by approaching a superior

police officer as per Section 36 of Cr.P.C (now Section 30 of

BNSS). If the grievance remains unaddressed, one can then

approach a Magistrate of competent jurisdiction under Section

156(3) of Cr.P.C. (now Section 175(3) of BNSS), who can seek

submission of a report by the police. Reference may also be had to

Apex Court judgment in Sakiri Vasu versus State of U.P. and

Others1.

6. It transpires that the petitioner has in fact already taken

steps to approach superior police officials by filing appropriate

representative, but no action is being taken on the same. In the

premise, instant petition is disposed of with liberty to approach

1 2008 (2) SCC 409

[2024:RJ-JD:39088] (3 of 3) [CRLMP-2918/2024]

the appropriate forum for redressal of grievance, as aforesaid.

Upon doing so, it is expected of the superior officials to look into

the grievance of the petitioner and take appropriate steps if

warranted in accordance with law.

7. Pending application(s), if any, shall also stand disposed of.

(ARUN MONGA),J 118-AnilKC/-

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 : MAIMS

 
 
Latestlaws Newsletter