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

Harkanram Alias Harish Kumar vs State Of Rajasthan (2025:Rj-Jd:27445)
2025 Latest Caselaw 10705 Raj

Citation : 2025 Latest Caselaw 10705 Raj
Judgement Date : 18 June, 2025

Rajasthan High Court - Jodhpur

Harkanram Alias Harish Kumar vs State Of Rajasthan (2025:Rj-Jd:27445) on 18 June, 2025

Author: Farjand Ali
Bench: Farjand Ali
[2025:RJ-JD:27445]

          HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                           JODHPUR
      S.B. Criminal Miscellaneous Bail Application No. 3851/2025

 Harkanram @ Harish Kumar S/o Joraram, Aged About 28 Years,
 R/o Sevdi Police Station Bagoda Ditrict Jalore Rajasthan (Lodged
 In Dist Jail, Jalore)
                                                                        ----Petitioner
                                        Versus
 State Of Rajasthan, Through Pp
                                                                      ----Respondent


For Petitioner(s)             :     Mr. Hemant Jangir
For Respondent(s)             :     Mr. Vikram Rajpurohit, P.P.
                                    Mr. Pushkar Taimini, through VC



                  HON'BLE MR. JUSTICE FARJAND ALI

Order

18/06/2025

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

filing an application under Section 483 BNSS (Section 439

Cr.P.C.) 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                          Bagoda
     3.    District                                          Jalore
     4.    Offences alleged in the FIR                       80(2), 189(2) of BNS
     5.    Offences added, if any                            --

6. Date of passing of impugned order 18.03.2025

2. 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

[2025:RJ-JD:27445] (2 of 4) [CRLMB-3851/2025]

on conjectures and surmises. The petitioner happened to be

husband of the deceased, who passed away at her

matrimonial home after five years of marriage. The FIR got

lodged at the instance of brother of the deceased, wherein,

the allegations of murdering the deceased was levelled

against the petitioner, his parents, sister-in-law and other

relatives. After thorough investigation, the other accused

were not found involved in the case and only the petitioner

was charge-sheeted for committing an offence of dowry

death. Two major aspects, one involvement of other relatives

of the petitioner and killing of the deceased were thorougly

investigated and the allegations made by the complainant

were found false.

2.1 Learned counsel for the petitoner further submits that for five

long years, the spouse spent marital life with full merth and

merriment and the submission that had it been the case of

demand of dowry, then there must be something agreed by

the parties to the wedding ceremony to deliver the article

either before the marriage or at the time of marriage or post

the marriage at an agreeable time, however, there is no such

allegation of the prosecution. Thus, he prays to enlarge the

petitioner on bail.

3. Contrary to the submissions of learned counsel for the

petitioner, learned Public Prosecutor as well as learned

counsel for the complainant opposes the bail application and

submits that the present case is not fit for enlargement of

accused on bail.

[2025:RJ-JD:27445] (3 of 4) [CRLMB-3851/2025]

4. I have considered the submissions made by both the parties

and have perused the material available on record. The

petitioner happened to be husband of the deceased, who passed

away at her matrimonial home after five years of marriage. The

FIR got lodged at the instance of brother of the deceased,

wherein, the allegations of murdering the deceased was levelled

against the petitioner, his parents, sister-in-law and other

relatives. After thorough investigation, the other accused were

not found involved in the case and only the petitioner was

charge-sheeted for committing an offence of dowry death. Two

major aspects, one involvement of other relatives of the

petitioner and killing of the deceased were thorougly

investigated and the allegations made by the complainant were

found false. The plea that for five long years, the spouse spent

marital life with full merth and merriment and the submission

that had it been the case of demand of dowry, then there must

be something agreed by the parties to the wedding ceremony to

deliver the article either before the marriage or at the time of

marriage or post the marriage at an agreeable time, however,

there is no such allegation of the prosecution.

4.1 The word 'dowry' is defined under Section 2 of the Dowry

Prohibition Act, 1961 and as per which, dowry would be giving

or agreeing to give any valuable to the other party of the

marriage but, it should have an inextricable and inseparable

nexus with the marriage. The thing ought to have been agreed

to pay to deliver either before the marriage or at the time of the

marriage or at any date specified or agreed between the

parties. Here is no such case projected by the prosecution. The

[2025:RJ-JD:27445] (4 of 4) [CRLMB-3851/2025]

trial has not been commenced till now. Investigation had

already been completed way back. There is high probability

that the trial may take long time to conclude.

4.2 Thus, in the given facts and circumstances and taking guidance

from the judgment passed by Hon'ble the Supreme Court in the

case of Satvir Singh & Ors. Vs. State of Punjab & Anr.

reported in AIR 2001 SC page 2828, this Court deemed

suitable to grant the benefit of bail to the petitioner in the

present matter. Needless to say, none of the observations

made herein under shall affect the rights of either of the

parties during trial and this Court refrains from commenting

on the niceties of the matter.

5. Accordingly, the instant bail application under Section 483

BNSS (Section 439 Cr.P.C.) 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/her

appearance before the court concerned on all the dates of

hearing as and when called upon to do so.

(FARJAND ALI),J 42-AnilKC/-

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