Citation : 2025 Latest Caselaw 10132 Raj
Judgement Date : 22 May, 2025
[2025:RJ-JD:24904]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
S.B. Criminal Misc(Pet.) No. 3116/2025
Rohit Malhotra S/o Sh. Ashok Kumar, Aged About 47 Years, R/o
Sharma Colony, Rani Bajar, Near Bangli Mandir Bikaner Dist.
Bikaner.
----Petitioner
Versus
1. State Of Rajasthan, Through Pp
2. Pradeep Kurda S/o Sh. Kurda Ram, Branch Manager, Sbi
Bank, Hospital Road, Kotget Bikaner.
----Respondents
Connected With
S.B. Criminal Misc(Pet.) No. 2568/2025
Praveen Begum W/o Falak Sher, Aged About 56 Years, Near Fad
Bazar Pathano Ka Mohalla Kotgate Bikaner
----Petitioner
Versus
1. State Of Rajasthan, Through Pp
2. Pradeep Kumar S/o Kurda Ram, Working As Branch
Manager State Bank Of India Having Office At Hospital
Road Kotgate Bikaner
----Respondents
For Petitioner(s) : Mr. Vinod Kumar Bhadu
Mr. Abhishek Mehta
For Respondent(s) : Mr. Narendra Gehlot, PP
HON'BLE MR. JUSTICE KULDEEP MATHUR
Order
22/05/2025
1. The factual report dated 19.05.2025 received by the learned
Public Prosecutor from the office of SHO, P.S. Kotgate, District
Bikaner is taken on record.
[2025:RJ-JD:24904] (2 of 2) [CRLMP-3116/2025]
2. Heard learned counsel for the parties and perused the
material as made available to this Court as well as gone through
the niceties of the matter.
3. Having perused the impugned FIR and the factual reprot
dated 19.05.2025, this Court prima facie finds that the offences
alleged to have been committed by the petitioners are either
triable by a court of Magistrate and/or do not contain the
maximum punishment of more than seven years, and keeping in
mind the provisions contained in Section 41, 41-A Cr.P.C. as well
as the judgment passed by Hon'ble the Supreme Court in the case
of Arnesh Kumar vs. State of Bihar, reported in AIR 2014 SC
2756, the dictum of which squarely apply 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 one month shall be given to
them so that they may exercise their rights. Needless to say that
the petitioners are not precluded from raising their grievances
before this Court or trial Court at an appropriate stage, if occasion
so arises.
6. With the aforesaid direction, these misc. petitions filed under
Section 528 BNSS (482 Cr.P.C.) as well as stay applications are
disposed of.
(KULDEEP MATHUR),J 36-divya/-
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!