Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Hanumana Ram vs State Of Rajasthan (2025:Rj-Jd:35691)
2025 Latest Caselaw 6108 Raj

Citation : 2025 Latest Caselaw 6108 Raj
Judgement Date : 11 August, 2025

Rajasthan High Court - Jodhpur

Hanumana Ram vs State Of Rajasthan (2025:Rj-Jd:35691) on 11 August, 2025

[2025:RJ-JD:35691]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
                S.B. Criminal Misc(Pet.) No. 5025/2025

Hanumana Ram S/o Shri Surja Ram, Aged About 42 Years,
Resident Of Tehandesar, Tehsil Bidasar, District Churu.
                                                                    ----Petitioner
                                    Versus
1.       State Of Rajasthan, Pp
2.       The Superintendent Of Police, Churu
3.       Station House Officer, Police Station Sandwa, District
         Churu.
4.       Station House Officer, Police Station Bidasar, District
         Churu
                                                                 ----Respondents
                              Connected With
                 S.B. Criminal Misc(Pet.) No. 753/2024
Hanumana Ram S/o Shri Surja Ram, Aged About 41 Years, R/o
Tehandesar, Tehsil Bidasar, District Churu.
                                                                    ----Petitioner
                                    Versus
1.       State Of Rajasthan, Through Pp
2.       The Superintendent Of Police, Churu
3.       Station House Officer, Police Station Sandwa, District
         Churu.
                                                                 ----Respondents


For Petitioner(s)         :     Mr. Jai Kishan for Mr. RS Choudhary.
For Respondent(s)         :     Mr. Narendra Singh, PP.



          HON'BLE MR. JUSTICE MUKESH RAJPUROHIT

Judgment / Order

11/08/2025

In S.B. Criminal Misc(Pet.) No. 753/2024 :-

1. This criminal misc. petition under Section 528 BNSS (Section

482 of Cr.P.C.) has been preferred claiming the following reliefs:-

[2025:RJ-JD:35691] (2 of 6) [CRLMP-5025/2025]

"It is, therefore, most humbly and respectfully prayed that this misc. petition may kindly be allowed and impugned order dated 26.08.2022 passed by Superintendent of Police, Churu may kindly be quashed and set aside Any other appropriate order or direction which this Hon'ble Court deems just and proper may kindly be passed in favour of the petitioner."

2. Learned counsel for the petitioner submits that on

26.08.2022, the Superintendent of Police, Churu, issued a letter

directing the Station House Officer to open a History-Sheeter

register, enter the petitioner's name in the register of habitual

offenders, keep him under surveillance and upload the data on the

police website.

3. The details of cases registered against the petitioner are as

under:-

SI No. FIR                 Offence U/s             Police             Decision/
       No./Date                                    Station            Result
     1.      74/11.10.20   395, 326, 397,              Jamba,           Acquitted on
                 02          142 of IPC                District         21.09.2016
                                                       Jodhpur
     2.      207/04.08.2   323, 354, 427,          Gangashahar Acquitted on the
                 007       147 and 149 of            District      basis of
                                IPC                  Bikaner   compromise on
                                                                 25.11.2016
     3.      01/01.01.20   143, 427, 307,  Sujangarh,                    FR No.122
                 12        447, Section 3 District Churu                   dated
                           SC/ST Act and                                08.10.2013
                           Section 3/25 of                              accepted on
                             Arms Act.                                  26.05.2014
     4.      131/24.07.2 302, 147 of IPC             Bichhwal,         Pending before
                 014       and 3/25 of                District           the Court.
                            Arms Act                  Bikaner
     5.      25/11.03.20   307, 323, 325,    Bidasar,      Acquitted on
                 16        452, 427, 147, District Churu 30.01.2017 by
                           148 and 149 of                giving benefit of
                                IPC                           doubt
     6.      129/13.06.2     42 and 43 of            Bichhwal,         Pending before
                 017       the Prisons Act,           District           the Court
                                1894.                 Bikaner
     7.      10/16.02.20   387 and 143 of              Bidasar,        Pending before



 [2025:RJ-JD:35691]                      (3 of 6)                    [CRLMP-5025/2025]


                  18               IPC             District Churu      the Court
     8.      39/19.04.20   323, 341, 427,             Jasrasar,     Pending before
                 19        325 and 34 of               District       the Court
                                IPC                    Bikaner
     9.      101/01.08.2   384, 386, 387,    Bidasar,    Pending before
                 020       506 and 143 of District Churu   the Court
                                IPC
     10.     31/26.04.20 420, 467, 468,     Bidasar,    Pending before
                 19      471 and 120B of District Churu   the Court
                               IPC
     11      64/22.04.20   420 and 406 of    Sandwa,     Pending before
                 22             IPC       District Churu   the Court



4. Learned counsel for the petitioner submitted that as per Rule

4.4 and Rule 4.9 of the Rajasthan Police Rules, 1965, the history-

sheet can be opened if the name of a person is entered in the

surveillance Register and if person falls under the essential

Ingredients provided in Rajasthan Police Rules, 1965 (hereinafter

to be referred as 'the Rules of 1965') as well as definition of the

Habitual offender under the Rajasthan Habitual Offenders Act,

1953. As per learned counsel for the petitioner, the present

petitioner is not falling under the definition of Habitual offender

and also does not fall under the Rule 4.4 and Rule 4.9 of the Rules

of 1965.

5. Learned counsel for the petitioner further submitted that as

per Rule 4.9 of the Rules of 1965, the concerned officer should

have reasonable belief that a person is habitually addicted to

crime or to be aider or abettor; the petitioner does not even fall

under the category of Habitual Offender.

6. On the other hand, learned Public Prosecutor opposed the

aforesaid submissions made on behalf of the petitioner and

submitted that the petitioner was declared as the history sheeter,

which is valid in eye of the law and the concerned Superintendent

[2025:RJ-JD:35691] (4 of 6) [CRLMP-5025/2025]

of Police came to such conclusion, after duly looking into the

overall facts and circumstances of the present case and the

material available before him.

7. Heard learned counsel for both the parties at Bar as well as

perused the record of the case.

8. A Coordinate Bench of this Court, in the case of Sanjay Vs.

State of Rajasthan and Ors. (S.B. Criminal Misc. Petition

No.792/2016) along with other connected matters decided on

23.01.2023, as also in the case of Rakesh Alias Rekhraj Vs.

State of Rajasthan (S.B. Criminal Misc. Petition

No.6584/2022) decided on 23.01.2023, which were also

pertaining to opening of the history-sheet, observed as under:-

"While considering Rules 4.4 and 4.9 of the Rajasthan Police Rules, 1965 as well as the judgment cited, this Court observes that for sustaining a history-sheet against a person, either a person has to have three cases of convictions which would bring him within the domain of the definition of "Habitual Offender" so that he could be declared as a history-sheeter, by entering his name in the surveillance register, or as per Rule 4.9 of the Rajasthan Police Rules, 1965, it is also stated that anything reasonable could be the criteria for determination of entering a person's name in the surveillance register, as per his being habitual to commit crime.

For the sake of brevity, this Court arrives at the following uniform criteria to determine whether an entry of a person's name in the surveillance register is justified:

(a) A person having three consecutive convictions against him, and being a habitual offender, shall be liable for continuance of entry of his name in the surveillance register, while declaring him as a history-sheeter; however, if the convictions are 15 years or before, then the history sheet/entry of his name in the surveillance register will not fall in this criteria of sustenance.

OR

b) If a person is having more than ten cases against him, in totality, irrespective of the result, his name, at the discretion of the concerned authority, entered in the surveillance register, while declaring hima history-sheeter, is justified and deserves continuance; but if a person is having more than ten cases and all of them are 10 years old, then the history sheet/entry of his name in the surveillance register, will not fall in this criteria of sustenance.

[2025:RJ-JD:35691] (5 of 6) [CRLMP-5025/2025]

As an upshot of the above, this Court observes that a history-sheet shall be amenable to judicial scrutiny as above, and thus, while keeping into consideration Rule 4.4and Rule 4.9 of the Rajasthan Police Rules, 1965 and the precedent law, this Court is of the opinion that the entry of a person's name in the surveillance register/history sheet, on count of his being a habitual offender, shall not be interfered with, if there are three consecutive convictions against such person, or such an entry in the history sheet/surveillance register shall not be interfered with, if a person is having more than 10 cases, in totality, against him, irrespective of the result. (The condition of 10 cases shall not apply, if there are no cases in last 10 years; similarly, if the convictions are 15 years or before, then again the exclusion of the person's name from the history sheet/surveillance register shall be warranted).

This Court thus observes that if a person suffers from any of the above disqualifications, then he shall be disentitled from claiming relief against being declared as a history-sheeter. It is relevant to note that in Diwan Singh (supra), while granting relief to the petitioner therein, it was observed that the petitioner therein was a senior citizen against whom the last conviction was in the year 2003, and the last case registered against him was in the year 2007, while his case had come up for final adjudication in the year 2022.

9. Thus, this Court, in the light of the judgments rendered in

Sanjay (supra) and Rakesh Alias Rekhraj (supra), allows the

instant petition; accordingly, while quashing and setting aside the

impugned order dated 26.08.2022 passed by the Superintendent

of Police, Churu along with entire proceedings pursuant thereto,

the respondents are directed to strike out the name of the

petitioner from the history-sheet maintained at the concerned

police station.

10. Stay petition as well as all the pending applications stand

disposed of.

In S.B. Criminal Misc(Pet.) No. 5025/2025:-

1. This criminal misc. petition under Section 528 BNSS (Section

482 of Cr.P.C.) has been preferred claiming the following reliefs:-

[2025:RJ-JD:35691] (6 of 6) [CRLMP-5025/2025]

"It is, therefore, most humbly and respectfully prayed that this misc. petition may kindly be allowed and impugned notice dated 17.04.2025 issued by the respondent No.3 may kindly be quashed and set aside Any other appropriate order or direction which this Hon'ble Court deems just and proper may kindly be passed in favour of the petitioner."

2. Learned counsel for the petitioner submits that despite the

stay order passed by the Coordinate Bench of this Court in S.B.

Criminal Misc. Petition No. 753/2024, the impugned notice dated

17.04.2025 was issued against the petitioner.

3. In view of the detailed order passed in S.B. Criminal Misc.

Petition No.753/2024, the instant petition is allowed. The

impugned notice dated 17.04.2025 is hereby quashed and set

aside.

4. Pending applications, if any, also stand disposed of.

(MUKESH RAJPUROHIT),J 68-69-Jitender

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