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

Hansaram vs State Of Rajasthan (2025:Rj-Jd:35872)
2025 Latest Caselaw 6188 Raj

Citation : 2025 Latest Caselaw 6188 Raj
Judgement Date : 12 August, 2025

Rajasthan High Court - Jodhpur

Hansaram vs State Of Rajasthan (2025:Rj-Jd:35872) on 12 August, 2025

[2025:RJ-JD:35872]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
                S.B. Criminal Misc(Pet.) No. 4435/2025

1.       Hansaram     S/o     Chunnaram,           Aged          About   65   Years,
         Khundawas, Tehsil Rohal District Pali
2.       Motiram S/o Savaram, Aged About 65 Years, Khundawas,
         Tehsil Rohal District Pali
3.       Hajari Ram S/o Prabhuram, Aged About 70 Years,
         Muliyawas Tehsil And District Pali
4.       Khimaram S/o Hemaram, Aged About 70 Years, Chatelao
         Tehsil Rohal District Pali
5.       Pukharam S/o Lalaram, Aged About 72 Years, Chatelao
         Tehsil Rohal District Pali
6.       Keraram S/o Khimaram, Aged About 75 Years, Baldo Ki
         Dhani Tehsil And District Pali
7.       Venaram S/o Vasaram, Aged About 65 Years, Baldo Ki
         Dhani Tehsil And District Pali
8.       Narsinghram @ Narsingh S/o Dallaram, Aged About 75
         Years, Kerala Tehsil And District Pali
9.       Keraram S/o Pukharam (Adopted Son Of Tulsaram), Aged
         About 52 Years, Kerala Tehsil And District Pali
10.      Savaram S/o Bheraram, Aged About 60 Years, Kerala
         Tehsil And District Pali
11.      Girdharilal S/o Modaram, Aged About 51 Years, Javdiya
         Tehsil And District Pali
12.      Sukhharam S/o Rooparam, Aged About 62 Years, Javdiya
         Tehsil And District Pali
13.      Chogaram S/o Pemaram, Aged About 75 Years, Javdiya
         Tehsil And District Pali
14.      Narsinghram S/o Kesaram, Aged About 62 Years, Javdiya
         Tehsil And District Pali
15.      Mohanlal S/o Adaram, Aged About 73 Years, Roopawas
         Tehsil And District Pali
16.      Sonaram S/o Venaram, Aged About 60 Years, Muliyawas
         Tehsil And District Pali
17.      Sonaram S/o Hansaram @ Jeevaram, Aged About 48
         Years, Khundawas Tehsil Rohat And District Pali
                                                                     ----Petitioners


                     (Downloaded on 12/08/2025 at 09:53:02 PM)
 [2025:RJ-JD:35872]                   (2 of 4)                     [CRLMP-4435/2025]


                                    Versus
1.       State Of Rajasthan, Through Pp
2.       Kanaram S/o Annaram, Aged About 67 Years, Gurlai
         Marg, Mandiya Road Pali
                                                                 ----Respondents
                              Connected With
                S.B. Criminal Misc(Pet.) No. 3700/2025
1.       Khimaram S/o Rooparam, Aged About 59 Years, R/o
         Village Sukarlai, Tehsil Rohat, District Pali. (Raj.)
2.       Thanaram S/o Hakmaram, Aged About 51 Years, R/o
         Village Sukarlai, Tehsil Rohat, District Pali. (Raj.)
3.       Bhanaram S/o Rugaram, Aged About 61 Years, R/o
         Village Sukarlai, Tehsil Rohat, District Pali. (Raj.)
4.       Dhalaram S/o Ruparam, Aged About 68 Years, R/o Village
         Sukarlai, Tehsil Rohat, District Pali. (Raj.)
5.       Mularam S/o Hakmaram, Aged About 56 Years, R/o
         Village Sukarlai, Tehsil Rohat, District Pali. (Raj.)
6.       Dhanaram S/o Chogaram, Aged About 50 Years, R/o
         Village Sukarlai, Tehsil Rohat, District Pali. (Raj.)
7.       Megram S/o Chogaram, Aged About 60 Years, R/o Village
         Sukarlai, Tehsil Rohat, District Pali. (Raj.)
8.       Chogaram S/o Durgaram, Aged About 81 Years, R/o
         Village Sukarlai, Tehsil Rohat, District Pali. (Raj.)
                                                                   ----Petitioners
                                    Versus
1.       State Of Rajasthan, Through Pp.
2.       Kanaram S/o Annaram, Aged About 55 Years, R/o Village
         Sukarlai, Tehsil Rohat, District Pali. (Raj.)
                                                                 ----Respondents


For Petitioner(s)         :     Mr. Narendra Singh Rajpurohit
For Respondent(s)         :     Mr. Narendra Singh, PP



          HON'BLE MR. JUSTICE MUKESH RAJPUROHIT

Order

[2025:RJ-JD:35872] (3 of 4) [CRLMP-4435/2025]

12/08/2025

1. After arguing for some time, 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 is disposed of

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 07 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. The parties will

be at liberty to approach this Court again, if grievance arises.

4. Till 30 days from the date of filing of representation, the

petitioners shall not be arrested in connection with FIR

No.77/2024, registered at the Police Station Jaitpur District Pali.

5. The offences alleged against the petitioners are under

Sections 384, 149, 406 and 506 of the IPC. Thus, the provisions

contained under Section 35 of BNSS (Sections 41 and 41A of the

CrPC) are applicable mutatis mutandis and the judgment rendered

[2025:RJ-JD:35872] (4 of 4) [CRLMP-4435/2025]

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 also

be at liberty to raise all permissible objections and issues before

the trial court at the appropriate stage of proceedings

6. Stay petition also stands disposed of.

(MUKESH RAJPUROHIT),J 47-48--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