Citation : 2025 Latest Caselaw 8950 Raj
Judgement Date : 18 March, 2025
[2025:RJ-JD:14298]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
S.B. Criminal Misc(Pet.) No. 1714/2025
Piyush Dadich S/o Lt. Sh. Satyanarayan Dadhich, Aged About 49
Years, R/o 102 Baldev Nagar, Mata Ka Than, Jodhpur, Raj.
----Petitioner
Versus
State Of Rajasthan, Through PP
----Respondent
For Petitioner(s) : Mr. Anil Kumar Gaur
For Respondent(s) : Mr. Deepak Choudhary, GA cum AAG
with Mr. Kuldeep Singh Kumpawat
Mr. Zeeshan Ali
Mr. Aslam Khan
HON'BLE MR. JUSTICE MANOJ KUMAR GARG
Judgment
18/03/2025
The instant misc. petition under Section 528 BNSS (Section 482
Cr.P.C.) has been filed by the petitioner with the limited prayer that the
Investigating Agency may be directed to conduct fair and impartial
investigation in FIR No.529/2024, Police Station Udaimandir, District
Jodhpur Metropolitan (North Jodhpur).
Learned AAG states that the Investigating agency is already
conducting free and fair investigation, however, if any material is
brought on record by the petitioner the same shall be considered by the
prosecution strictly in accordance with law before completing the
investigation.
In light of the aforesaid assurance of the AAG, the present misc.
petition is disposed of with a direction to the petitioner to submit the
representation before the concerned Superintendent of Police within a
[2025:RJ-JD:14298] (2 of 2) [CRLMP-1714/2025]
period of two weeks from today, who shall decide his representation
within a period of one month from today strictly in accordance with law.
The instant misc. petition is disposed of accordingly.
Stay petition also stands decided.
(MANOJ KUMAR GARG),J 15-mSingh/-
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!