Citation : 2025 Latest Caselaw 10147 Raj
Judgement Date : 22 May, 2025
[2025:RJ-JD:25002]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
S.B. Criminal Misc(Pet.) No. 4177/2025
Bismilla W/o Mohd Abbas, Aged About 42 Years, Resident Of
Bangla Nagar, Behind Chungi Naka, Gajner Road, Bikaner (Raj.)
----Petitioner
Versus
1. State Of Rajasthan, Through Pp
2. Sadam Husain S/o Mohammad Husain, Resident Of
Chungi Chowki, Bangla Nagar, Bikaner (Raj.) At Present
Resident Of 01 Ssm, Pugal , District Bikaner (Raj.)
----Respondents
For Petitioner(s) : Mr. Devendra Kahalana
Mr. Devi Singh
For Respondent(s) : Mr. Shriram Choudhary, PP
HON'BLE MR. JUSTICE KULDEEP MATHUR
Order
22/05/2025
The factual report dated 20.05.2025 received by the learned
Public Prosecutor from the office of SHO, P.S. Pugal, District
Bikaner is produced by learned Public Prosecutor and the same is
taken on record.
Heard learned counsel for the parties at bar. Perused the
material as made available to this Court.
This Court while exercising the powers under Section 528
BNSS cannot minutely go into the correctness of the allegations
levelled against the petitioner and upon a perusal of the case file,
this Court prima facie finds that the FIR and the factual report
dated 20.05.2025 clearly indicates that the offences alleged to
have been committed by the petitioner are triable by Court of
[2025:RJ-JD:25002] (2 of 2) [CRLMP-4177/2025]
Magistrate or do not contain the maximum imprisonment 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 the
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 petitioner is found to be
absolutely necessary by the Investigating Agencies, instead of
affecting the arrest of the petitioner at once, a prior notice of one
month shall be given to him so that he may exercise his legitimate
rights. Needless, to say that the petitioner is not precluded from
raising his grievance before the trial Court.
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 83-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!