Citation : 2025 Latest Caselaw 1203 Raj
Judgement Date : 13 May, 2025
[2025:RJ-JD:23015]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
S.B. Criminal Misc(Pet.) No. 3779/2025
1. Indar Singh S/o Narayan Singh, Aged About 44 Years, R/o
New Kasindra, Swaroop Ganj, District Sirohi.
2. Salim Khan S/o Rawat Khan, Aged About 45 Years, R/o
Kacholi Swaroopganj Sirohi
----Petitioners
Versus
1. State Of Rajasthan, Through PP
2. Giri Raj Singh S/o Natwar Singh, R/o Kunbhar Faliu,
Jawaraj, Police Station Vasna, District Ahamdabad.
----Respondents
For Petitioner(s) : Mr. M.A. Siddiqui.
Mr. Sikander Khan.
For Respondent(s) : Mr. Narendra Gehlot, PP with
Mr. Omprakash Choudhary.
Mr. Kapil Purohit
HON'BLE MR. JUSTICE KULDEEP MATHUR
Order
13/05/2025
1. The present criminal misc. petition under Section 528 of
BNSS has been filed by the petitioners seeking quashing of the
FIR No.61/2025 registered at Police Station Rohera, District Sirohi
for the offences under Sections 420, 467, 468, 447 and 120B IPC.
2. Heard learned counsel for the parties at Bar and perused the
material available on record.
3. There are allegations in the FIR against the petitioners
regarding cheating the complainant. As per the impugned FIR, the
petitioner No.2 had taken a sum of Rs.31,00,000/- from the
complainant on the pretext of sale of a land situated in Khasra
[2025:RJ-JD:23015] (2 of 2) [CRLMP-3779/2025]
No.47, Patwar Halka Bharja though the land does not belong to
him.
4. In the opinion of this Court, since the FIR discloses the
commission of cognizable offence thus, no case for quashing of
FIR is made out qua the present petitioners.
5. This Court upon a perusal of the case file 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 15 days shall be given to
them so that they may exercise their rights. Needless, to say that
the petitioners are not precluded from raising their grievance
before the trial Court.
6. 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 232-Tikam/-
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!