Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Arjun Puri vs State Bank Of India (2026:Rj-Jd:16339)
2026 Latest Caselaw 5396 Raj

Citation : 2026 Latest Caselaw 5396 Raj
Judgement Date : 8 April, 2026

[Cites 3, Cited by 0]

Rajasthan High Court - Jodhpur

Arjun Puri vs State Bank Of India (2026:Rj-Jd:16339) on 8 April, 2026

Author: Farjand Ali
Bench: Farjand Ali
[2026:RJ-JD:16339]

          HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                           JODHPUR
                S.B. Criminal Writ Petition No. 1490/2026

Arjun Puri S/o Mohan Puri, Aged About 34 Years, R/o Falna Road
Shri Shela Falna Pali Rajasthan
                                                                       ----Petitioner
                                       Versus
1.          State Bank Of India, Throug Branch Manager E-4 Suvidha
            Complex Shastri Nagar Jodhpur Rajasthan
2.          State Of Rajasthan, Throug Director General Of Police,
            Police Directorate Jaipur
                                                                    ----Respondents


For Petitioner(s)            :     Mr. Anirudh Bhati
For Respondent(s)            :     Mr. Surendra Bishnoi, PP



                 HON'BLE MR. JUSTICE FARJAND ALI

Order

08/04/2026

1. The instant criminal writ petition under Section 528 of the

BNSS has been preferred seeking a direction for the respondents

to defreeze the bank accounts of the petitioners.

2. The facts of the case are that alleging certain fraudulent

transactions, bank account of the petitioner has been freezed,

details of which are provided hereinunder :-

  Si.        Bank Name                 Branch                       Account No.
  No.
     1.                           Shastri Nagar,             20530143184
               SBI Bank
                                    Jodhpur



3. Heard learned counsel for the parties and perused the

material placed on the record.

(Uploaded on 09/04/2026 at 03:27:36 PM)

[2026:RJ-JD:16339] (2 of 5) [CRLW-1490/2026]

4. No doubt, the statutory framework empowers the

investigating agency to request the concerned Bank to freeze a

bank account during the pendency of investigation and to

forthwith intimate such action to the jurisdictional Court. However,

such power is neither unfettered nor capable of being exercised in

an unbridled or mechanical manner. The authority to interdict the

operation of a bank account is an extraordinary measure, which

must be invoked sparingly, with due circumspection, and strictly in

consonance with the safeguards enshrined under law. The freezing

of an account cannot be permitted to continue indefinitely or

perpetually without apprising the account holder of the reasons

necessitating such action, the nature of allegations, the extent of

freezing, and the duration thereof. Any action to the contrary

would not only offend the principles of natural justice but would

also result in manifest arbitrariness.

5. The freezing of a citizen's bank account, in the absence of

cogent and justifiable reasons and without establishing even a

prima facie nexus between the said account and the commission

of a cognizable offence, amounts to a grave, unwarranted and

excessive intrusion into the sacrosanct fundamental rights

guaranteed under the Constitution. Such an action, if undertaken

in a routine, cavalier or mechanical manner, has the effect of

crippling the financial autonomy of an individual and strikes at the

very root of the right to life and personal liberty under Article 21,

which has been expansively interpreted to include the right to

livelihood, dignity, and economic freedom. It also directly impinges

upon the freedom to carry on trade, occupation and business

guaranteed under Article 19(1)(g) of the Constitution of India. The

(Uploaded on 09/04/2026 at 03:27:36 PM)

[2026:RJ-JD:16339] (3 of 5) [CRLW-1490/2026]

Hon'ble Supreme Court in Maneka Gandhi v. Union of India

reported in 1978 AIR 597 has categorically held that any

procedure which deprives a person of life or liberty must be just,

fair and reasonable, and not arbitrary, fanciful or oppressive. The

power to freeze a bank account, therefore, being drastic in nature,

must be exercised only upon recording reasons which demonstrate

a live, proximate and direct nexus between the account sought to

be frozen and the alleged criminal activity. Any freezing order

passed dehors such essential safeguards would be nothing but a

colourable exercise of power, vitiated by arbitrariness, and liable

to be struck down.

6. In the case at hand, though it is not in dispute that only a

certain quantified amount is alleged to be the subject matter of

investigation and the same has been kept on hold, yet, by virtue

of a blanket and sweeping direction issued by the investigating

agency, the respondent-Banks have proceeded to freeze the bank

accounts of the petitioners in their entirety. Such an omnibus

freezing order has resulted in grave, disproportionate and far-

reaching civil consequences. The petitioners have been rendered

completely incapacitated from operating their bank accounts,

thereby depriving them of access to their own legitimate funds.

The cascading effect of such freezing is not merely confined to

inconvenience but extends to severe financial distress and

existential hardship. The petitioners are unable to meet their day-

to-day household expenses, discharge their financial obligations,

pay salaries to employees, honour business commitments, service

loans, or even meet essential expenditures such as medical needs,

education expenses, and basic sustenance. The freezing of the

(Uploaded on 09/04/2026 at 03:27:36 PM)

[2026:RJ-JD:16339] (4 of 5) [CRLW-1490/2026]

entire account effectively severs the economic lifeline of the

petitioners, bringing their financial and professional activities to a

grinding halt.

7. The Court cannot remain oblivious to the ground realities

that in the present era, a bank account is not a mere repository of

money but the very bloodstream of an individual's economic

existence. To freeze the entire account without justification is akin

to throttling the financial breath of a person, leaving them in a

state of helplessness and undue hardship, which the law neither

contemplates nor countenances.

8. Upon due consideration of the submissions advanced by

learned counsel for the parties and a careful perusal of the

material available on record, this Court is of the considered view

that the ends of justice would be adequately met if a balanced and

proportionate approach is adopted. While the interest of the

investigation must be safeguarded, the fundamental rights of the

petitioners cannot be sacrificed at the altar of an unreasoned and

excessive exercise of power. The disputed amount shall not be

allowed to be withdrawn rather it shall be retained. Exceeding the

disputed amount, the petitioner shall be allowed to operate the

account.

9. The following bank accounts of the petitioner shall remain

unfrozen: -

  Si.       Bank Name                Branch                       Account No.
  No.
     1                          Shastri Nagar,             20530143184
              SBI Bank
                                  Jodhpur




                       (Uploaded on 09/04/2026 at 03:27:36 PM)

                                    [2026:RJ-JD:16339]                   (5 of 5)                       [CRLW-1490/2026]


10. Accordingly, the Commissioner of Police is hereby directed to

forthwith communicate this order to the concerned Bank Officer

and ensure that the account in question is de-freezed immediately,

without any further delay or impediment.

11. In view of the foregoing discussion and directions, the

instant writ petition as well as the stay petition stand disposed of.

(FARJAND ALI),J 273-chhavi/-

(Uploaded on 09/04/2026 at 03:27:36 PM)

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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter