Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sharwanram Bhambhu vs State Of Rajasthan (2025:Rj-Jd:22015)
2025 Latest Caselaw 494 Raj

Citation : 2025 Latest Caselaw 494 Raj
Judgement Date : 7 May, 2025

Rajasthan High Court - Jodhpur

Sharwanram Bhambhu vs State Of Rajasthan (2025:Rj-Jd:22015) on 7 May, 2025

Author: Nupur Bhati
Bench: Nupur Bhati
[2025:RJ-JD:22015]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
     S.B. Criminal Miscellaneous Bail Application No. 4253/2025

Sharwanram Bhambhu S/o Amararam Bhambhu, Aged About 44
Years, R/o Sadhuna, P.s. Panchu, Tehsil Nokha, Dist. Bikaner
                                                                   ----Petitioner
                                    Versus
State Of Rajasthan, Through Pp
                                                                 ----Respondent


For Petitioner(s)         :     Mr. Pankaj Kumar Gupta
For Respondent(s)         :     Mr. Sameer Shrimali, PP



               HON'BLE DR. JUSTICE NUPUR BHATI

Order

07/05/2025

1. The instant application for bail has been filed by the

petitioner under Section 482 BNSS (previsouly 438, Cr.P.C.) who

has been arrested in connection with the FIR No.99/2015 dated

01.06.2015 registered at Police Station Panchu District Bikaner for

the offences under Sections 450, 376 and 34, IPC.

2. Learned counsel for the petitioner submits that the learned

trial Court vide order dated 05.07.2023 has failed to record the

reasons for issuing the warrant of arrest against the petitioner. He

submits that Section 173 Cr.P.C. mandates that before issuing

warrant of arrest, the Courts should assign specific reasons for

doing so. He submits that the petitioner, under the apprehension

that he would be arrested in compliance of the order dated

05.07.2023, preferred anticipatory bail application before the

learned trial Court and the same was rejected vide order dated

21.03.2025. He submits that the learned trial Court while rejecting

[2025:RJ-JD:22015] (2 of 3) [CRLMB-4253/2025]

the anticipatory bail application has failed to record the reasons

for rejecting the bail application and has not assigned any valid

reason as to how the petitioner was required to be summoned

through warrant of arrest.

3. In support of his contentions, learned counsel for the

petitioner places reliance upon the judgment passed by the

Hon'ble Apex Court in the case of Aman Preet Singh vs. CBI

through Director : 2021 AIR SCC 4154, and submits that in

case, the learned trial Court seeks to exercise the discretion of

issuing warrants of arrest, the Court is required to record reasons

as contemplated under Section 87 Cr.P.C. that the accused has

either been absconding or shall not obey the summons or has

refused to appear despite proof of due service of summons upon

him.

4. Per contra, learned Public Prosecutor opposes the bail

application and submits that the learned trial Court while

dismissing the anticipatory bail application of the petitioner has

specifically observed vide order dated 05.07.2023 that the Court

has taken cognizance against the petitioner under Sections 376

and 450 read with Section 34 of IPC upon finding prima facie case

being made out against the petitioner and the petitioner was

summoned through warrant of arrest but he did not remain

present and the learned trial Court after taking into consideration

order dated 04.02.2025, has also observed that mobile number of

the petitioner was also switched off and thus, the learned trial

Court after recording the reasons, has dismissed the bail

application of the petitioner.

[2025:RJ-JD:22015] (3 of 3) [CRLMB-4253/2025]

5. This Court finds that the learned trial Court has rightly

passed the impugned order dated 21.03.2025 while giving a

specific finding that the petitioner did not present himself before

the learned trial Court since 05.07.2023 despite the summon of

warrant of arrest being issued against him and also the same

could not be served upon the petitioner as his mobile number was

switched off.

6. It is also seen that vide order dated 05.07.2023, the learned

trial Court, after finding prima facie case made out against the

petitioner under Section 376, 450 read with Section 34 of IPC, has

taken cognizance and issued warrant of arrest against the

petitioner and thus, taking into consideration that the offence

under Section 376 IPC has prima facie been found to be proved

against the petitioner, this Court is of the view that it is not a fit

case to grant indulgence of bail to the petitioner.

7. As a consequence, the instant bail application filed under

Section 482 BNSS is dismissed.

(DR. NUPUR BHATI),J

248-/Devesh/-

Powered by TCPDF (www.tcpdf.org)

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter