Citation : 2026 Latest Caselaw 5472 Raj
Judgement Date : 9 April, 2026
[2026:RJ-JD:16669]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
S.B. Criminal Writ Petition No. 1501/2026
1. Lumbaram S/o Chenaram, Aged About 26 Years, R/o
Sada Jhhund Sindhari Balotra
2. Daluram S/o Manaram, Aged About 30 Years, R/o Nehro
Ki Dhani Sindhari Balotra
3. Bheraram S/o Hariram, Aged About 27 Years, R/o Hoodu
Hoodu Barmer
4. Gorkharam S/o Tejaram, Aged About 26 Years, R/o
Bhatala Sada Sindhari Balotra
5. Junjaram S/o Bhanwararam, Aged About 28 Years, R/o
Aadel Ps Rgt (Rawli Nadi) Barmer
----Petitioners
Versus
1. State Of Rajasthan, Through Pp
2. The Superintendent Of Police, Dist. Balotra, Raj.
3. Sho, Ps Sindhari, Dist. Balotra
4. Thakararam S/o Mangaram, R/o Nai Undari Rageshwari
Gas Terminal (Rawli Nadi) Barmer, Raj.
----Respondents
For Petitioner(s) : Mr. VR Bishnoi
For Respondent(s) : Mr. SR Choudhary, PP
HON'BLE MR. JUSTICE FARJAND ALI
Order
09/04/2026
1. Learned counsel for the petitioner submits that he does not
wish to press the instant petition. However, he seeks liberty for
the petitioner to submit a representation to the Superintendent of
Police concerned, along with a direction to the said authority to
consider and decide the same and to issue appropriate
instructions to the Investigating Officer. He further prays for
(Uploaded on 10/04/2026 at 12:36:37 PM)
[2026:RJ-JD:16669] (2 of 3) [CRLW-1501/2026]
interim protection from arrest so as to enable the petitioner to
avail the said remedy.
2. Accordingly, the instant petition as well as the stay petition
are dismissed as not pressed, with liberty to the petitioner to
submit a detailed representation to the Superintendent of Police
concerned, raising all the grounds urged in the present petition,
within a period of 15 days from the date of receipt of this order.
3. In the event such a representation is submitted, the
Superintendent of Police concerned shall objectively,
independently and minutely consider the same. The
Superintendent of Police shall ensure that the investigation is
conducted fairly and impartially. It shall also be specifically
examined by the Superintendent of Police himself as to whether
the petitioner was in custody in another matter at the time of the
alleged incident, as stated in the impugned FIR, and such aspect
shall be given due and serious consideration while deciding the
representation. All relevant documents submitted along with the
representation shall also be duly taken into consideration. The
representation shall be decided by a reasoned order within a
period of 15 days from the date of its receipt, and thereafter, the
result of the investigation shall be proceeded with and placed on
record in accordance with law.
4. Considering the prayer so made, and only with a view to
enable the petitioner to effectively raise his plea before the
competent authority and to ensure a fair and impartial
investigation, it is directed that the petitioner shall not be arrested
(Uploaded on 10/04/2026 at 12:36:37 PM)
[2026:RJ-JD:16669] (3 of 3) [CRLW-1501/2026]
for a period of 30 days from today in connection with FIR
No.46/2026, PS Sindhari, Balotra. This order shall not be
construed as an expression on the merits of the case. All pending
applications stand disposed of.
(FARJAND ALI),J 196-chhavi/-
(Uploaded on 10/04/2026 at 12:36:37 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!