Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ramdev Sharma vs State Of Rajasthan (2025:Rj-Jd:34508)
2025 Latest Caselaw 4279 Raj

Citation : 2025 Latest Caselaw 4279 Raj
Judgement Date : 5 August, 2025

Rajasthan High Court - Jodhpur

Ramdev Sharma vs State Of Rajasthan (2025:Rj-Jd:34508) on 5 August, 2025

[2025:RJ-JD:34508]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
                 S.B. Criminal Misc(Pet.) No. 5299/2025

1.       Ramdev Sharma S/o Shyam Sundar, Aged About 50
         Years,      R/o       Purani       Dhan        Mandi,         Surendra   Nagar,
         Kuchaman City, Tehsil And Dist. Deedwana-Kuchaman,raj.
2.       Kamal Kumar S/o Bhanwar Lal, Aged About 26 Years, R/o
         Sargoth,         Tehsil     Kuchaman           City,     District   Deedwana-
         Kuchaman
3.       Pankaj Dixit S/o Bhawani Shankar, Aged About 30 Years,
         R/o Kuchaman City, District Deedwana Kuchaman
4.       Surajmal S/o Navratan Ram, Aged About 30 Years, R/o
         Panwadi          Roop     Pura,      Tehsil     Kuchaman         City,   District
         Deedwana Kuchaman
5.       Akram Ali S/o Mohd Ayub, Aged About 40 Years, R/o Near
         Paltan Gate, Tehsil Kuchaman City, Tehsil And District
         Deedwana Kuchaman
6.       Shivraj Singh S/o Narayan Singh, Aged About 40 Years,
         R/o Rasaal, Tehsil Kuchaman City, District Deedwana
         Kuchaman
7.       Shrawan S/o Panna Ram, Aged About 37 Years, R/o
         Village Rasaal, Tehsil Kuchaman City, Dist. Deedwana-
         Kuchaman,raj.
                                                                          ----petitioners
                                          Versus
1.       State       Of     Rajasthan,         Through          The     Learned    Public
         Prosecutor
2.       Ramnarayancharya,                Chela        Sh.      Balbhadracharya       R/o
         Raghunath Ji Temple, Sadar Bazar Purani Dhan Mandi,
         Kuchaman City District Deedwana Kuchaman
                                                                        ----Respondents
                                    Connected With
                 S.B. Criminal Misc(Pet.) No. 5265/2025
Surendra Singh S/o Pusa Ram, Aged About 40 Years, R/o Rasal,
Maulasar District Didwana Kuchaman, Rajasthan.
                                                                          ----petitioners
                                          Versus
1.       State Of Rajasthan, Through Pp


                           (Downloaded on 06/08/2025 at 09:47:44 PM)
 [2025:RJ-JD:34508]                      (2 of 3)                          [CRLMP-5299/2025]


2.       Ramnarayananchary              S/o     Balbhadrachary,              R/o    Purani
         Dhan Mandi Kuchaman Didwana, Kuchaman, Rajasthan
                                                                     ----Respondents


For petitionerss(s)          :     Mr. Arjun Singh
                                   Mr. Vinod Choudhary
For Respondent(s)            :     Mr. H.S. Jodha, PP



          HON'BLE MR. JUSTICE MUKESH RAJPUROHIT

Order

05/08/2025

1. Learned counsel for the petitioners does not want to press the

instant criminal misc. petition. However, he seeks liberty for the

petitioners to submit a representation to the concerned

Superintendent of Police with appropriate directions to decide the

same and issue necessary instructions to the concerned

Investigating Officer.

2. Accordingly, the instant criminal misc. petition as well as stay

petition are dismissed as not pressed with liberty to the petitioners

to submit a detailed representation to the concerned

Superintendent of Police averring therein all the grounds which

have been raised in this petition within a period of 10 days from

the date of receipt of a copy of this order.

3. In the event, the representation is submitted, the concerned

Superintendent of Police is directed to minutely and objectively

consider the contents of the same and thereafter, issue necessary

instructions to the Investigating Officer. All the relevant

documents with the representation shall also be taken into

consideration. The representation shall be decided within a period

of 30 days from the date of receipt of the same. Till the

[2025:RJ-JD:34508] (3 of 3) [CRLMP-5299/2025]

representation is decided, the petitioners shall not be arrested in

connection with FIR No.241/2025 registered at the Police Station

Kuchaman City, District Deedwana-Kuchaman.

4. The offences alleged against the petitioners are under Sections

319(2), 318(4), 338, 336(4), 308(2) and 61(2) of the BNS. Thus,

the provisions contained under Section 35 of BNSS (Sections 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, therefore, it is deemed appropriate

to direct the investigating officer that in the event, the offences

are found to be proved and the arrest of the petitioners is

absolutely necessary, then instead of affecting arrest at once, a

prior notice of 15 days shall be given to the petitioners. Further

the petitioners shall be at liberty to raise all permissible objections

and issues before the trial court at the appropriate stage of

proceedings

5. Pending applications, if any, stand disposed of.

(MUKESH RAJPUROHIT),J 38-39-Hanuman/-

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