Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mukesh Kumar vs State Of Rajasthan (2025:Rj-Jd:27201)
2025 Latest Caselaw 10625 Raj

Citation : 2025 Latest Caselaw 10625 Raj
Judgement Date : 16 June, 2025

Rajasthan High Court - Jodhpur

Mukesh Kumar vs State Of Rajasthan (2025:Rj-Jd:27201) on 16 June, 2025

Author: Farjand Ali
Bench: Farjand Ali
[2025:RJ-JD:27201]

        HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                         JODHPUR
        S.B. Criminal Miscellaneous Bail Application No. 18/2025

Mukesh Kumar S/o Shri Chhagan Lal, Aged About 29 Years, R/o
Village Khara, P.s. Karda, Dist Sanchore Presently R/o H.no. 219-
A, Ashapurna Nano Avenue, Sikargarh, P.s. Banar, Dist Jodhpur.
(Presently Lodged At Central Jail , Jodhpur)
                                                                    ----Petitioner
                                     Versus
State Of Rajasthan, Through Pp
                                                                  ----Respondent


For Petitioner(s)          :     Mr. Jai Kishan Haniya
For Respondent(s)          :     Mr. C.S. Ojha, Pp
                                 Mr. Mohit Kumar



                HON'BLE MR. JUSTICE FARJAND ALI

Order

16/06/2025

1. The jurisdiction of this court has been invoked by way of

filing an application under Section 483 BNSS at the instance

of accused-petitioner. The requisite details of the matter are

tabulated herein below:

S.No.                          Particulars of the Case

   2.     Concerned Police Station                   Mahamandir
   3.     District                                   Jodhpur
   4.     Offences alleged in the FIR                406,420 of IPC
   5.     Offences added, if any
   6.     Date of passing of impugned 19.12.2024
          order


2. The concise facts of the case as alleged in the FIR are that

the complainant, Bela Prasad, wife of late Ganga Prasad,

[2025:RJ-JD:27201] (2 of 8) [CRLMB-18/2025]

resident of Hathiyon Ki Bawdi, Rasala Road, Jodhpur, states

that she rented the upper portion of her house to Mukesh

Kumar (S/o Chhaganlal Khara, Village Sanchore) from 2011

to 2021. Over time, close and familial relations developed. In

2017, Mukesh borrowed ₹30,000 for his father's medical

treatment, which he repaid, thereby further strengthening

her trust. In 2019, Mukesh, an employee of the State Bank

of India (SBI), requested that she take a loan in her name

for his personal and family needs (medical and property-

related), assuring her that he would repay the EMIs.

Accordingly, a loan of ₹2,94,000 was sanctioned through her

SBI account (originally at Raika Bagh branch), which Mukesh

had transferred without her written consent to SBI Pali

Industrial Area branch. He paid only a few instalments, and

the complainant had to bear the remaining repayment

burden. Later, upon obtaining her bank statement, she

discovered that another loan of ₹3,31,000 was fraudulently

sanctioned on 28.04.2023 in her name, without her presence

or consent, and ₹3,05,000 was unlawfully transferred to

Mukesh's account through forged documents in collusion with

SBI officials. When confronted, Mukesh pleaded for

forgiveness and promised to repay the money with interest.

In October 2024, Mukesh issued a cheque of ₹3,91,100

dated 28.10.2024, which was dishonoured. Subsequently, he

gave a written undertaking on plain paper on 09.11.2024 to

repay ₹9,00,000 by 14.11.2024, but failed to do so. On

[2025:RJ-JD:27201] (3 of 8) [CRLMB-18/2025]

16.11.2024, while checking her bank account at SBI Piyush

Bhawan branch (Account No. 32780131731), she discovered

only ₹1640 in her account. Upon inquiry, she learned that

large sums had been fraudulently withdrawn by Mukesh

using forged signatures and fake documents in collusion with

bank officials. Despite repeated follow-ups, neither Mukesh

nor his family returned the money. Instead, she was

threatened that if Mukesh committed suicide, they would

initiate legal action against her. It has also come to light that

Mukesh is heavily indebted to several individuals. Hence, the

complainant prays for registration of an FIR and strict legal

action against Mukesh Kumar and the concerned bank

officials involved in the conspiracy, forgery, misappropriation,

and breach of trust.

3. It is contended on behalf of the accused-petitioner that no

case for the alleged offences is made out against him and his

incarceration is not warranted. There are no factors at play

in the case at hand that may work against grant of bail to

the accused-petitioner and he has been made an accused

based on conjectures and surmises.

4. Contrary to the submissions of learned counsel for the

petitioner, learned Public Prosecutor opposes the bail

application and submits that the present case is not fit for

enlargement of accused on bail.

5. Heard learned counsel for the petitioner as well as learned

Public Prosecutor and perused the entire material available

[2025:RJ-JD:27201] (4 of 8) [CRLMB-18/2025]

on record. On a prima facie consideration, it appears that the

dispute is essentially based on financial transactions arising

from a relationship of trust between the parties. The record

reveals that the trial is yet to commence and the conclusion

of trial may take considerable time. In these circumstances,

and having regard to the nature of allegations, it is deemed

appropriate to consider the petitioner's prayer for bail.

6. It is not disputed that the accused-petitioner has remained

behind the bars for a period exceeding six months. Despite

this prolonged incarceration, the trial has not yet

commenced, nor is there any clear indication from the record

that it will begin in the near future. Continued detention of

the petitioner, solely on the ground that further investigation

is ongoing against other alleged co-accused persons

(including certain bank officials), cannot be a valid basis to

prolong the pre-trial custody of the present accused. A

person should not be subjected to punitive detention before

conviction unless there exists a clear and compelling reason

for doing so. The liberty of an undertrial cannot be sacrificed

at the altar of a speculative future investigation, especially

when there is no credible apprehension that the petitioner

may tamper with evidence or flee from justice.

7. The argument advanced on behalf of the complainant that he

still wishes to be heard at greater length, has also been duly

taken into consideration. However, this Court is satisfied that

both parties have been afforded full and fair opportunity to

[2025:RJ-JD:27201] (5 of 8) [CRLMB-18/2025]

present their submissions and no useful purpose would be

served by keeping the matter pending merely to prolong the

hearing. Upon balancing the rights of the accused against

the need for fair investigation and societal interest, this

Court finds no cogent ground to deny the relief sought by the

petitioner.

8. Further, the argument of the complainant that in the future

the offences under the Prevention of Corruption Act, 1988

might also be invoked and therefore the matter would no

longer remain triable by a Magistrate, is not only premature

and speculative, but also patently misconceived. At present,

the charge-sheet has been filed under Sections 420 and 406

IPC, which are triable by a Magistrate. The judicial process

cannot operate on hypothetical extensions of investigation or

distant legal possibilities. This Court cannot predicate the

liberty of a person on the basis of imaginative contingencies

which may or may not arise. To detain an accused based on

such speculative reasoning would amount to a gross

miscarriage of justice and an erosion of the presumption of

innocence, which is the cornerstone of criminal

jurisprudence.

9. In support of the petitioner's contention that the matter is

triable by a Magistrate and hence a liberal approach on the

question of bail ought to be adopted, reference may be made

to the judgment passed by this Court in Dharmendra v.

State of Rajasthan, S.B. Criminal Misc. Bail Application

[2025:RJ-JD:27201] (6 of 8) [CRLMB-18/2025]

No. 11484/2023, decided on 07.10.2023 . In the said

case, bail was granted in respect of offences under Sections

420, 406, and 120-B IPC--offences similar to the present

matter--on the ground that they are triable by a Magistrate,

and that the core principle of bail jurisprudence is to balance

the liberty of the accused with the necessity of securing their

presence during trial. The Court lucidly enunciated that

denying bail in cases triable by Magistrates, particularly

when there is no allegation of absconding or tampering with

evidence, amounts to premature elongation of sentence and

a judicial appropriation of the sentencing discretion vested in

the Magistracy, thereby undermining the legislative

architecture of the Code of Criminal Procedure.

10. It is further imperative to elaborate that in the present

case, the offences alleged--Sections 420 and 406 IPC--are

non-bailable but bailable by discretion, and are triable by a

Magistrate of First Class. The maximum punishment

prescribed under Section 420 IPC is imprisonment of up to

seven years, and under Section 406 IPC, three years. These

fall well within the sentencing jurisdiction of the Magistracy

under Section 29 Cr.P.C. The assertion of the complainant

that offences under the Prevention of Corruption Act may be

added at a future stage is purely speculative and does not

alter the present prosecutorial framework, which is solely

based on IPC offences. Judicial adjudication must proceed on

the basis of existing legal material and not hypothetical

[2025:RJ-JD:27201] (7 of 8) [CRLMB-18/2025]

legislative outcomes. As held in Dharmendra (supra), the

speculative invocation of additional statutes cannot be made

a ground to deny bail when the current charge-sheet

pertains only to offences triable by a Magistrate. It is

judicially impermissible to detain an accused for offences

that might, but have not yet, been invoked. Courts must

refrain from allowing their processes to be driven by

imaginative apprehensions, lest such practices compromise

the accused's right to liberty and the presumption of

innocence that animates our criminal justice system.

11. It is a settled principle of law that at the stage prior to

conviction, grant of bail is the norm and refusal must remain

an exception, to be exercised only in circumstances where

denial is imperative to ensure the proper administration of

justice. The fundamental rationale behind pre-trial detention

is to secure the accused's presence during the trial. In the

present case, there is nothing on record to suggest that the

petitioner has attempted to evade the process of law or that

he poses a flight risk. Absent any such material, his

continued incarceration would serve no tangible purpose.

12. There is high probability that the trial may take long

time to conclude. In light of these facts and circumstances, it

is deemed suitable to grant the benefit of bail to the

petitioner in the present matter.

13. It is nigh well settled law that at a pre-conviction stage;

bail is a rule and denial from the same should be an

[2025:RJ-JD:27201] (8 of 8) [CRLMB-18/2025]

exception. The purpose behind keeping an accused behind

the bars during trial would be to secure his presence on the

day of conviction so that he may receive the sentence as

would be awarded to him. Otherwise, it is the rule of

Crimnal Jurisprudence that he shall be presumed innocent

until the guilt is proved.

14. Accordingly, the instant bail application under Section

483 BNSS. is allowed and it is ordered that the accused-

petitioner as named in the cause title shall be enlarged on

bail provided he/she furnishes a personal bond in the sum of

Rs.50,000/- with two sureties of Rs.25,000/- each to the

satisfaction of the learned trial Judge for his appearance

before the court concerned on all the dates of hearing as and

when called upon to do so.

(FARJAND ALI),J 16-Rakesh/-

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 : MAIMS

 
 
Latestlaws Newsletter