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

Manpreet Kaur vs State Of Rajasthan (2025:Rj-Jd:7457)
2025 Latest Caselaw 6658 Raj

Citation : 2025 Latest Caselaw 6658 Raj
Judgement Date : 6 February, 2025

Rajasthan High Court - Jodhpur

Manpreet Kaur vs State Of Rajasthan (2025:Rj-Jd:7457) on 6 February, 2025

Author: Farjand Ali
Bench: Farjand Ali
[2025:RJ-JD:7457]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
                S.B. Criminal Misc(Pet.) No. 3534/2018

Manpreet Kaur W/o Bhai Dilawar Singh, Aged About 47 Years, R/
o Village Bagrian, Teh. Malerkotla, Dist. Sangrur (Punjab)
                                                                    ----Petitioner
                                    Versus
1.       State Of Rajasthan, Through Pp
2.       Gurpreet Singh adopted son of Mohinder Singh, S/o
         Gurbux Singh, R/o 7444, Brighton Pl Dublic California
         94568 Usa. At Present H.no. 8, Bhupindra Road, Patiala
         (Punjab)
                                                                 ----Respondents
                              Connected With
                S.B. Criminal Misc(Pet.) No. 3536/2018
Manpreet Kaur W/o Bhai Dilawar Singh, Aged About 47 Years, R/
o Village Bagrian, Teh. Malerkotla, Dist. Sangrur (Punjab)
                                                                    ----Petitioner
                                    Versus
1.       State Of Rajasthan, Through Pp
2.       Parampreet Singh adopted son of Manmohan Singh, S/o
         Gurbux Singh, R/o 5662 124A St Surrey, Bc, V3X 2S6
         Canada, At Present R/o House No. 8, Bhupinder Road,
         Patiala (Punjab)
                                                                 ----Respondents


For Petitioner(s)         :     Mr. RS Choudhary
For Respondent(s)         :     Mr. Vikrma Rajpurohit, Dy.G.A.
                                Mr. Umesh Vyas



                HON'BLE MR. JUSTICE FARJAND ALI

Order

06/02/2025

1. The petitioner happens to be the complainant of the Criminal

Regular Case No.110/2014 pending in the Court of learned Addl.

[2025:RJ-JD:7457] (2 of 3) [CRLMP-3534/2018]

Chief Judicial Magistrate No.1, Sri Ganganagar. During the judicial

proceeding, he moved an application under Section 340 of Cr.P.C.

praying therein to conduct an inquiry for commission of offence

under Section 193, 195A & 196 of the IPC. The crux of the

application would be that if the Gurpreet Singh was not adopted

son of Mohinder Singh then on what basis he sought the

permission to prosecute and in line of the above, the complainant

wants to establish that the accused Gurpreeet Singh had an intent

to create a false evidence. Arguments were heard on application

and vide order dated 31.08.2018 learned Magistrate adjourned

the matter without passing any order on the premise that for an

another question of law, the petition was pending in the High

Court and an interim order was operational restraining further

proceeding in the matter.

2. At a subsequent stage, the stay order passed by High court

has come to an end.

3. I am of the view that the prayer sought by the petitioner

should be adjudicated at the time of final hearing of Criminal

Regular Case No.110/2014 on merits. Precisely the fact that

whether the accused had an intent to misdirect the Court or to

create a false evidence could only be ascertained after making

meticulous appreciation of the material brought on record before

trial court by both the parties. At the interim stage of a judicial

proceeding, making such task may hamper the course of the trial,

thus the misc. petition is disposed of with the direction to learned

trial court to keep the petition pending for taking cognizance

under the authority of Section 195 Cr.P.C. and for initiation of

proceeding under Section 340 Cr.P.C till the case reaches to the

[2025:RJ-JD:7457] (3 of 3) [CRLMP-3534/2018]

stage of final hearing. At that juncture, along with the merits,

learned Judge shall hear the parties on this application also and

whereafter the issue shall be adjudicated in the final judgment

itself.

4. Stay petition is also disposed of.

(FARJAND ALI),J 4-chhavi/-

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