Citation : 2025 Latest Caselaw 1869 Raj
Judgement Date : 4 July, 2025
[2025:RJ-JD:28853]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
S.B. Criminal Misc(Pet.) No. 5014/2025
1. Sayari Devi W/o Kalu Nath, Aged About 85 Years, R/o
Sugaliya Marwar Junction Dist. Pali
2. Mangla Ram S/o Kalu Nath, Aged About 55 Years, R/o
Sugaliya Marwar Junction Dist. Pali
3. Indra D/o Mangla Ram, Aged About 34 Years, R/o
Sugaliya Marwar Junction Dist. Pali
----Petitioners
Versus
1. State Of Rajasthan, Through Pp
2. Kan Singh S/o Revat Ram, At Present Working As Forest
Officer Desuri Pali Dist Pali
----Respondents
For Petitioner(s) : Mr. Aidan Choudhary
For Respondent(s) : Mr. Narendra Gehlot, PP
HON'BLE MR. JUSTICE KULDEEP MATHUR
Order
04/07/2025
This criminal misc. petition under Section 528 BNSS has
been filed by the petitioners for quashing of the FIR No.122/2025,
registered at Police Station Marwar Junction, District Pali for the
offences under Sections 126(2), 121(1) and 132 of BNS.
Heard learned counsel for the parties at bar. Perused the
material as made available to this Court and gone through the
niceties of the matter.
Upon a careful perusal of the case file, this Court prima facie
finds that the offences alleged to have been committed by the
petitioners are either triable by a Court of Magistrate or do not
contain the maximum imprisonment of more than seven years,
[2025:RJ-JD:28853] (2 of 2) [CRLMP-5014/2025]
and keeping in mind the provisions contained in Section 35 BNSS
(Section 41, 41-A Cr.P.C.) as well as the judgment passed by the
Hon'ble Supreme Court in the case of Arnesh Kumar vs. State
of Bihar, reported in AIR 2014 SC 2756, the dictum of which
squarely applies mutatis mutandis to the present case, it is
directed that in case, the arrest of the petitioners is found to be
absolutely necessary by the Investigating Agencies, instead of
affecting the arrest of the petitioners at once, a prior notice of
twenty days shall be given to them so that they may exercise their
legitimate rights. Needless to say that the petitioners are not
precluded from raising their grievance before the trial Court, at an
appropriate stage.
With the aforesaid direction, the misc. petition filed under
Section 528 BNSS (482 Cr.P.C.) as well as stay application are
disposed of.
(KULDEEP MATHUR),J 34-himanshu/-
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!