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

Kailash vs State Of Rajasthan (2025:Rj-Jd:37611)
2025 Latest Caselaw 9722 Raj

Citation : 2025 Latest Caselaw 9722 Raj
Judgement Date : 21 August, 2025

Rajasthan High Court - Jodhpur

Kailash vs State Of Rajasthan (2025:Rj-Jd:37611) on 21 August, 2025

[2025:RJ-JD:37611]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
                S.B. Criminal Misc(Pet.) No. 6809/2025

Pankaj Jangid S/o Shrawan Ram, Aged About 24 Years, R/o
Khatiyo Ka Bass Ramsari Ren District Nagaur
                                                                         ----Petitioner
                                      Versus
1.       State Of Rajasthan, Through Pp
2.       Moti Lal, Si R/o Malliyo Ki Badi Kishangarh Ajmer At
         Present Degana P.s Degana District Nagaur Rajasthan
                                                                   ----Respondents
                                Connected With
                S.B. Criminal Misc(Pet.) No. 4298/2025
1.       Kailash S/o Sugna Ram Jangid, Aged About 42 Years, R/o
         Ramsari Ps Degana Dist. Nagaur.
2.       Dharmendra S/o Mool Chand, Aged About 40 Years, R/o
         Degana Ps Degana Dist. Nagaur.
3.       Praveen Jangid S/o Hukma Ram, Aged About 33 Years, R/
         o Ravliyawas, Teh. Degana Ps Degana Dist. Nagaur.
4.       Sachin      S/o   Pukhram,          Aged      About       28     Years,   R/o
         Ravliyawas, Teh. Degana Ps Degana Dist. Nagaur.
5.       Hema Ram Jangid S/o Bhanwar Lal, Aged About 55 Years,
         R/o Ravliyawas, Teh. Degana Ps Degana Dist. Nagaur.
6.       Manoj S/o Mugna Ram, Aged About 19 Years, R/o
         Ravliyawas, Teh. Degana Ps Degana Dist. Nagaur.
7.       Anil S/o Kalu Ram, Aged About 21 Years, R/o Ravliyawas,
         Teh. Degana Ps Degana Dist. Nagaur.
8.       Pankaj      S/o   Shrawan,         Aged       About       21     Years,   R/o
         Ravliyawas, Teh. Degana Ps Degana Dist. Nagaur.
9.       Divakar     S/o    Pukhram,         Aged       About      32     Years,   R/o
         Ravliyawas, Teh. Degana Ps Degana Dist. Nagaur.
10.      Pappu Ram S/o Bheru Ram, Aged About 45 Years, R/o
         Ramseri Teh. Degana.
11.      Vikram S/o Missa Ram, Aged About 35 Years, R/o
         Ramseri Teh. Degana.
                                                                        ----Petitioners
                                      Versus


                       (Downloaded on 21/08/2025 at 09:47:05 PM)
 [2025:RJ-JD:37611]                   (2 of 5)                     [CRLMP-6809/2025]


State Of Rajasthan, Through Pp
                                                                  ----Respondent


For Petitioner(s)         :     Mr. Saurabh Poonia
                                Mr. Ravindra Acharya
For Respondent(s)         :     Mr. Sriram Choudhary, PP



          HON'BLE MR. JUSTICE MUKESH RAJPUROHIT

Order

21/08/2025

S.B. Criminal Misc(Pet.) No. 6809/2025:-

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

[2025:RJ-JD:37611] (3 of 5) [CRLMP-6809/2025]

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.117/2024, registered at the Police Station Degana, District

Nagaur.

5. The offences alleged against the petitioners are under Section

143, 332, 353, 336 of the IPC and Section 3 of Prevention of

Damage to Public Property Act. 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 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.

S.B. Criminal Misc(Pet.) No. 6809/2025:-

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

instant criminal misc. petition at this stage qua the petitioner No.8

Pankaj.

[2025:RJ-JD:37611] (4 of 5) [CRLMP-6809/2025]

Accordingly, the instant criminal misc. petition is dismissed as

not pressed qua the petitioner No.8.

2. 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 remaining 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 remaining 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.117/2024, registered at the Police Station Degana, District

Nagaur.

[2025:RJ-JD:37611] (5 of 5) [CRLMP-6809/2025]

5. The offences alleged against the petitioners are under Section

143, 332, 353, 336 of the IPC and Section 3 of Prevention of

Damage to Public Property Act. 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 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 81-82-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