Citation : 2025 Latest Caselaw 412 Raj
Judgement Date : 6 May, 2025
[2025:RJ-JD:21630]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
S.B. Criminal Misc(Pet.) No. 3584/2025
1. Kanahaiya Lal Gurjar S/o Bhoja Ram Gurjar, Aged About
43 Years, Resident Of Singh Ji Ka Kheda, Mansha,
Bhilwara, Rajasthan.
2. Narayan Gurjar S/o Chanda Gurjar, Aged About 33 Years,
Resident Of Narsingh, Girdiya, Bhilwara, Rajasthan.
----Petitioners
Versus
1. State Of Rajasthan, Pp
2. Sunil Gurjar S/o Gopal Gurjar, Resident Of Singhji Ka
Kheda (Mantha), Kotri, Bhilwara, Rajasthan.
----Respondents
For Petitioner(s) : Mr. Tej Singh Badgujar
For Respondent(s) : Mr. Narendra Singh, PP
HON'BLE MR. JUSTICE KULDEEP MATHUR
Order
06/05/2025
1. The factual report dated 03.05.2025 received by the learned
Public Prosecutor from the office of SHO, Police Station Pratap
Nagar, Dist. Bhilwara is taken on record.
2. The factual report dated 03.05.2025 indicates that after
making thorough investigation in connection with FIR
No.214/2025 lodged at Police Station Pratap Nagar, District
Bhilwara, the offences under Sections 140(3), 115(2) and 117(2)
of BNS, 2023 have been found to be proved against the present
petitioners.
3. In the opinion of this Court, since the factual report discloses
the commission of cognizable offence; thus, no case for quashing
of FIR is made out against the present petitioners.
[2025:RJ-JD:21630] (2 of 2) [CRLMP-3584/2025]
5. This Court upon a perusal of the case file prima facie finds
that the offences alleged to have been committed by the
petitioners 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 him so that he may exercise his rights.
Needless, to say that the petitioners is not precluded from raising
his 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 23-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!