Citation : 2025 Latest Caselaw 9742 Raj
Judgement Date : 21 August, 2025
[2025:RJ-JD:37609]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
S.B. Criminal Misc(Pet.) No. 6834/2025
Ravi Bishnoi S/o Aasulal Ji Bishnoi, Aged About 35 Years,
Resident Of A/12 Shardakrupa Society, B/h Jantanagar, Near
Prerna School, Chandkheda, Ahmedabad.
----Petitioner
Versus
1. State Of Rajasthan, Through Pp
2. Amit Kumar Jain S/o Babulal Jain, 109, Nai Dhan Mandi,
Hanumangarh Town, Dist. Hanumangarh, Raj.
----Respondents
For Petitioner(s) : Mr. JK Haniya.
For Respondent(s) : Mr. Narendra Gehlot.
HON'BLE MR. JUSTICE MUKESH RAJPUROHIT
Order
21/08/2025
1. After arguing for some time, learned counsel for the petitioner does not want to press the instant criminal misc. petition. However, he seeks liberty for the petitioner 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 petitioner 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
[2025:RJ-JD:37609] (2 of 2) [CRLMP-6834/2025]
consideration. The representation shall be decided within a period of 30 days from the date of receipt of the same.
4. Till 30 days from the date of filing of representation, the petitioner shall not be arrested in connection with FIR No.369/2025, registered at the Police Station Hanumangarh Town, District Hanumangarh.
5. The offences alleged against the petitioner are under Sections 420 and 406 of 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 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 petitioner is absolutely necessary, then instead of affecting arrest at once, a prior notice of 15 days shall be given to the petitioner. The petitioner shall be at liberty take up all the issues at appropriate stage.
6. Pending applications, if any, stand disposed of.
(MUKESH RAJPUROHIT),J 99-/Jitender//-
Powered by TCPDF (www.tcpdf.org)
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!