Citation : 2025 Latest Caselaw 13303 Raj
Judgement Date : 16 September, 2025
[2025:RJ-JD:41152]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
S.B. Criminal Misc(Pet.) No. 4813/2025
Kalyan Singh S/o Lal Singh, Aged About 32 Years, R/o Ward No.
40, Sadar, Barmer, Rajasthan.
----Petitioner
Versus
1. State Of Rajasthan, Through Pp
2. Jumab Khan S/o Mehardeen, R/o Mohara Dist. Phalodi.
----Respondents
For Petitioner(s) : Mr. BS Charan.
For Respondent(s) : Mr. HS Jodha, PP.
HON'BLE MR. JUSTICE MUKESH RAJPUROHIT
Order
16/09/2025
1. After arguing for some time, learned counsel for the
petitioner does not want to press the instant criminal misc.
petition. However, he seeks liberty for the petitioner to submit a
representation along with all the documents to the concerned
Superintendent of Police with appropriate directions to decide the
same and issue necessary instructions to the concerned
Investigating Officer.
2. Accordingly, the instant criminal misc. petition is disposed of
as not pressed with liberty to the petitioner to submit a detailed
representation along with all the documents to the concerned
Superintendent of Police averring therein all the grounds which
have been raised in this petition within a period of 07 days from
the date of receipt of a copy of this order.
(Uploaded on 16/09/2025 at 06:40:32 PM)
[2025:RJ-JD:41152] (2 of 2) [CRLMP-4813/2025]
3. In the event, the representation is submitted, the concerned
Superintendent of Police is directed to minutely and objectively
consider the contents of the same and thereafter, issue necessary
instructions to the Investigating Officer. All the relevant
documents with the representation shall also be taken into
consideration. The representation shall be decided within a period
of 30 days from the date of receipt of the same.
4. Till 30 days from the date of filing of representation, the
petitioner shall not be arrested in connection with FIR
No.181/2025, registered at the Police Station Phalodi, District
Phalodi.
5. The offences alleged against the petitioner are under
Sections 316(2) & 318(2) of BNS. Thus, the provisions contained
under Section 35 of BNSS (Sections 41 and 41A of the CrPC) are
applicable mutatis mutandis and the judgment rendered by
Hon'ble Supreme Court in the case of Arnesh Kumar v. State of
Bihar [AIR 2014 SC 2756] applies squarely in the present case,
therefore, it is deemed appropriate to direct the investigating
officer that in the event, the offences are found to be proved and
the arrest of the petitioner is absolutely necessary, then instead of
affecting arrest at once, a prior notice of 15 days shall be given to
the petitioner. The petitioner shall be at liberty take up all the
issues at appropriate stage.
6. Pending applications, if any, stand disposed of.
(MUKESH RAJPUROHIT),J 16-/Jitender//-
(Uploaded on 16/09/2025 at 06:40:32 PM)
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!