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

Neeraj Purbia vs State Of Rajasthan
2026 Latest Caselaw 5484 Raj

Citation : 2026 Latest Caselaw 5484 Raj
Judgement Date : 9 April, 2026

[Cites 14, Cited by 0]

Rajasthan High Court - Jodhpur

Neeraj Purbia vs State Of Rajasthan on 9 April, 2026

Author: Anil Kumar Upman
Bench: Anil Kumar Upman
[2026:RJ-JD:15317]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
                S.B. Criminal Misc(Pet.) No. 7674/2025

Neeraj Purbia S/o Shri Prem Chand Purbia, Aged About 50 Years,
263, Saheli Nagar Udaipur At Present 154 Building Salmiya
Kuwait.
                                                                    ----Petitioner
                                    Versus
1.       State Of Rajasthan, Through PP
2.       Jitendra Kumar Jain S/o Bheru Lal (Anchaliya), Village
         Pind Police Station Nikumbh Dist Chittorgarh At Present
         Resident Of House No 73 Hiran Magri Sector 4 Police
         Station Hiranmagri District Udaipur The Then Deputy
         Superintendent Of Police Circle Nagar West Udaipur
3.       Roshan Lal S/o Jeevan Khatik, Kotharia Police Station
         Nathdwara Currently House No.221 Near Jhankar Hotel
         Rajendra Nagar Police Station Sukher The Then Sub-
         Inspector Of Police Station Sukher District Udaipur
4.       Ramesh Rathod S/o Devi Lal, Neelam Apartment 1St
         Floor, New Road Nathdwara Police Station Nathdwara Hall
         Councilor Ward No.20, Municipality Nathdwara, District
         Rajsamand.
5.       Manoj Shrimali S/o Jagneshwar Shrimali, Plot No.113,
         Technocrot Society, Bedla Road Police Station, Ambamata,
         District Udaipur.
6.       Ankit Mewada S/o Shyamlal Mewada, Lava Sardargarh,
         District Rajsamand.
7.       Lovleena W/o Late Nilesh Purbiya, 263 Saheli Nagar,
         Udaipur.
8.       Nikhil Porwal S/o Shri Basant Porwal, 3B-Ii, Hazarehswar
         Colony, Udaipur.
9.       Rajesh Kothari S/o Shri Prakash Chand, 190, Lal Bazar,
         Nathdwara, District Rajsamand.
                                                                 ----Respondents


For Petitioner(s)         :     Mr. Lokesh Mathur, Adv. with
                                Mr. Puna Ram Sen, Adv.
                                Mr. Arpit Paliwal, Adv.
For Respondent(s)         :     Mr. Lalit Kishore Sen, PP with
                                Mr. P.K. Bhati, Asst. to G.A.
                                Mr. Ankur Mathur, Adv. with
                                Mr. Udit Mathur, for respondent No.2.




                      (Uploaded on 17/04/2026 at 09:39:17 AM)
                     (Downloaded on 17/04/2026 at 09:29:41 PM)
 [2026:RJ-JD:15317]                        (2 of 14)                     [CRLMP-7674/2025]


           HON'BLE MR. JUSTICE ANIL KUMAR UPMAN
                                           Order

1. Date of conclusion of arguments :                                         02.04.2026
2. Date on which the judgment was reserved :                                 02.04.2026
3. Whether the full judgment or only the
     operative part is pronounced :                                    Full Judgment
4. Date of pronouncement :                                                   09.04.2026

                                            ****

1. Instant Criminal Misc. Petition under Section 528 of BNSS

has been filed on behalf of the petitioner assailing the order dated

28.07.2025, passed by learned Judge, Special Court, (Anti

Corruption Act) No.1, Udaipur in Special Sessions Case

No.23/2023 arising out of FIR No.507/2022 registered at CPC,

ACB, Jaipur, Anti Corruption Bureau, Special Unit-II, Jaipur,

whereby the application dated 05.07.2025 filed by the petitioner

to expunge the investigation made by the subsequent

Investigating Officer Shri Kailash Sandhoo, Additional

Superintendent of Police, Anti Corruption Bureau, Chittorgarh in

the aforesaid FIR, without any authorization, has been partly

allowed without expressly commenting on the validity of the

investigation made by him.

2. Succinctly stated the facts of the case are that on

07.11.2022, a written report was submitted by the petitioner

before Additional Superintendent of Police, Special Unit Anti-

Corruption Bureau, Unit Jaipur to the effect that he was implicated

in a false and fabricated case by the corrupt police officials just to

extort money from him by unlawful means. On the said written

report, FIR No.507/2022 was registered for offence under Section

(Uploaded on 17/04/2026 at 09:39:17 AM)

[2026:RJ-JD:15317] (3 of 14) [CRLMP-7674/2025]

7 of Prevention of Corruption Act (for short, 'PC Act'). After

registration of FIR, initially investigation was conducted by Shri

Pushpendra Singh Rathore, Addl.S.P., who after thorough

investigation submitted charge-sheet for offences punishable

under Sections 7, 7A & 12 of the PC Act and Sections 384 & 120B

of the IPC against four accused respondents, namely (i) Roshanlal,

(ii) Jitendra Kumar Anchaliya, (iii) Manoj Kumar Shrimali & (iv)

Ramesh Rathore and investigation was kept pending against

remaining four accused respondents namely (i) Ankit Mewara, (ii)

Smt. Lovleena, (iii) Nikhil Porwal & (iv) Rajesh Kothari under

Section 173(8) Cr.P.C. to ascertain their role in the alleged crime.

Subsequently, these four accused respondents against whom

investigation was kept pending, were granted interim protection

by this Court through the filing of separate misc. petitions.

3. Subsequently, accused-respondent No. 2, Jitendra Anchaliya,

submitted a representation before the Director General,

Department of Anti-Corruption, seeking investigation of the FIR on

certain points. In furtherance of the same, vide order dated

11.06.2024, the Director General directed Shri Kailash Singh

Sandhoo, Additional Superintendent of Police, ACB, Chittorgarh, to

conduct investigation in the case on the points raised by accused-

respondent No.2. Upon completion of investigation, on 02.05.2025

Shri Kailash Singh Sandhoo submitted result of investigation and

opined that except accused Roshanlal Khateek, rest of the

accused, namely (i) Ankit Mewara, (ii) Smt. Lovleena, (iii) Nikhil

Porwal & (iv) Rajesh Kothari, against whom investigation was kept

pending and (i) Jitendra Kumar Anchaliya, (ii) Manoj Kumar

(Uploaded on 17/04/2026 at 09:39:17 AM)

[2026:RJ-JD:15317] (4 of 14) [CRLMP-7674/2025]

Shrimali & (iii) Ramesh Rathore, against whom charge-sheet has

already been filed, are not found involved in the commission of

crime.

4. Aggrieved by the aforesaid investigation conducted by Shri

Kailash Singh Sandhoo, the petitioner preferred Criminal Writ

Petition No.1731/2024, which was disposed of by this Court along

with other connected misc. petitions filed by the accused-

respondents vide order dated 20.02.2025 and liberty was granted

to the petitioners to agitate all permissible legal and factual

contentions before the trial Court at the appropriate stage. The

trial Court was also directed to pass reasoned order in light of the

material on record and also consider the supplementary report

along with annexed material and make the same part of the

judicial record besides the record available with it. The said order

dated 20.02.2025 was challenged by the petitioner before the

Hon'ble Supreme Court by way of filing a Special Leave Petition

(SLP), which was also disposed of vide order dated 01.05.2025

while making it clear that the observations made in the order

impugned shall not affect the merits of the trial. In the meantime,

the petitioner filed criminal misc. petition, being No.9014/2024,

before this Court, praying that the learned trial Court may be

restrained from accepting the application filed by the Investigating

Agency under Section 169 Cr.P.C. seeking release of the accused

persons, namely Jitendra Anchaliya, Ramesh Rathore, and Manoj

Shrimali due to deficiency of evidence. However, the said petition

was also dismissed by this Court vide order dated 14.05.2025

while observing that the trial Court shall decide the said

(Uploaded on 17/04/2026 at 09:39:17 AM)

[2026:RJ-JD:15317] (5 of 14) [CRLMP-7674/2025]

application in accordance with law after considering the entire

material available on record.

5. After dismissal of the petition being No.9014/2024, the

petitioner filed an application dated 03.06.2025 before the learned

trial Court with the prayer to take cognizance against all the

accused persons. The petitioner also filed another application

dated 05.07.2025 before the trial Court, challenging the

investigation report dated 02.05.2025 submitted by Shri Kailash

Singh Sandhoo on the ground that it amounted to re-investigation

without any authority of law. However, the learned trial Court, vide

the impugned order dated 28.07.2025, without expressly deciding

the legality and sustainability of the alleged re-investigation

conducted by Shri Kailash Singh Sandhoo, merely observed that

the petitioner's application was partly allowed and if the

investigation conducted by Shri Kailash Singh Sandhoo falls within

the scope of re-investigation, same shall not be considered by the

Court.

6. Hence, this Criminal Misc. Petition against the order dated

28.07.2025, passed by the learned trial Court.

7. Learned counsel appearing on behalf of the petitioner-

complainant strenuously asserts that the investigation has been

deliberately kept pending in respect of other accused persons,

apart from the four individuals against whom the charge-sheet has

been filed, under Section 173(8) of the Cr.P.C. It is urged that the

attempt to proceed under the guise of "further investigation" is, in

substance, nothing but a re-investigation, which is impermissible

in law. It is submitted that the scope of Section 173(8) Cr.P.C. is

(Uploaded on 17/04/2026 at 09:39:17 AM)

[2026:RJ-JD:15317] (6 of 14) [CRLMP-7674/2025]

limited and circumscribed, permitting only further investigation for

the purpose of collecting additional evidence or identifying

involvement of persons not previously brought within the ambit of

investigation. The provision does not authorize a fresh or de novo

investigation.

8. Learned counsel further submits that the Investigating

Officer lacks the authority to undertake re-investigation without

prior judicial authorization. Such an exercise, in any event,

constitutes an abuse of the process of law. It is contended that

there can be no re-investigation in the garb of further

investigation with the object of exonerating accused persons who

have already been charge-sheeted or to overturn findings

recorded in the earlier investigation. Any supplementary charge-

sheet intended to absolve such accused persons is, therefore,

legally unsustainable. It is further contended that the present

investigation is vitiated by malafide intent, undertaken with a view

to confer undue advantage upon the accused persons already

found culpable in the initial investigation. Such a tainted exercise

undermines the evidentiary sanctity of the material collected

therein.

9. Counsel submits that his above contentions are well

supported by the judgment passed by the Hon'ble Supreme Court

of India in the case of Vinay Tyagi versus Irshad Ali alias

Deepak and Ors., reported in (2013) 5 SCC 762, whereby

Hon'ble Supreme Court has made a clear distinction between

"further investigation" and "re-investigation," and while the former

is permissible within the statutory framework, the latter can only

(Uploaded on 17/04/2026 at 09:39:17 AM)

[2026:RJ-JD:15317] (7 of 14) [CRLMP-7674/2025]

be undertaken pursuant to orders of competent constitutional

Courts.

10. Finally, learned counsel contends that the above-mentioned

supplementary charge-sheet lacks all legal backing and has been

submitted without due regard to the established law applicable for

carrying out further investigation. It is submitted that the above

mentioned supplementary charge-sheet does not come under the

purview of law and is nothing but an unwarranted act which lacks

jurisdiction and authority. It is, therefore, urged by the learned

counsel that since the above mentioned supplementary charge-

sheet does not have any legal backing, it cannot be allowed to

stand on the record as it will severely affect the interests of the

applicant. In the given circumstances, it is most humbly requested

that the above mentioned supplementary charge-sheet be struck

off the record, and the application filed by him may be allowed in

toto.

11. Learned State Counsel and the counsel for respondent No.2

have firmly opposed the submissions advanced on behalf of the

petitioner. According to them, the order passed by the learned trial

Court is well-reasoned, and does not suffer from any legal

deficiency, illegality or perversity so as to warrant interference by

this Court.

12. In addition, the submissions made by the counsel for the

petitioner regarding alleged re-investigation have been termed as

misconceived, it has been contended that, at the time of preparing

the first charge-sheet, investigation in respect of certain accused

persons was deliberately kept pending in terms of Section 173(8)

(Uploaded on 17/04/2026 at 09:39:17 AM)

[2026:RJ-JD:15317] (8 of 14) [CRLMP-7674/2025]

Cr.P.C., which empowers the investigating agency to conduct

further investigation, if necessary. Therefore, the filing of the

supplementary charge-sheet is a continuation thereof and is fully

within the ambit of the said statutory provision.

13. It is also argued that the opinion expressed in the

supplementary charge-sheet is that of the Investigating Officer,

formed on the basis of the evidence collected during the course of

further investigation. It is a well settled law that such an opinion is

not binding on the Court, which is required to apply its

independent mind to the material on record. In the event, a prima

facie case is made out, the Court may proceed against the

accused in accordance with law.

14. In view of the above arguments raised on behalf of the State

and also respondent No. 2, learned State counsel and counsel for

respondent No.2 prayed for dismissal of the petition.

15. I have considered the submissions advanced by both parties,

as well as the material available on record.

16. A perusal of the material on record reveals that FIR No.

507/2022 was lodged by the petitioner-complainant against the

accused respondents for an offence under Section 7 of the

Prevention of Corruption Act (for short, "PC Act"). Initially, the

investigation in the said FIR was conducted by Shri Pushpendra

Singh Rathore, Additional Superintendent of Police, who, after a

thorough investigation, submitted a charge-sheet against four

accused respondents. However, the investigation was kept pending

against the remaining four accused persons under Section 173(8)

of Cr.P.C. to ascertain their role in the alleged crime.

(Uploaded on 17/04/2026 at 09:39:17 AM)

[2026:RJ-JD:15317] (9 of 14) [CRLMP-7674/2025]

Subsequently, vide order dated 11.06.2024 passed by the Director

General, Department of Anti-Corruption, on a representation

submitted by accused-respondent No. 2, Jitendra Anchaliya,

further investigation in the FIR was entrusted to Shri Kailash Singh

Sandhoo, Additional Superintendent of Police, ACB, Chittorgarh,

who, upon completion of the investigation, expressed his opinion

that except accused Roshanlal, no other accused has been found

involved in the commission of the alleged offence and accordingly

he submitted supplementary report before the trial Court.

17. It is pertinent to note that, prior to the present matter, six

separate petitions concerning the same issue had been filed before

this Court. In one such petition, instituted by the present

petitioner himself, a prayer was made to transfer the investigation

to CBI or any other independent agency, on the ground that he

was dissatisfied with the investigation carried out by the Anti-

Corruption Bureau. The remaining five petitions were filed by the

accused persons seeking quashment of the FIR as well as all

consequential proceedings arising therefrom.

18. All the aforesaid petitions were heard together and

adjudicated by a common, reasoned order dated 20.02.2025.

While disposing of these petitions, this Court categorically

observed that, during the course of trial, the trial Court shall

assess the entirety of the investigative material including both the

initial and supplementary reports. Significantly, no objection to

this observation was raised by the present petitioner at that stage.

Furthermore, the said order dated 20.02.2025 has attained

finality, having been upheld by the Hon'ble Supreme Court. In

(Uploaded on 17/04/2026 at 09:39:17 AM)

[2026:RJ-JD:15317] (10 of 14) [CRLMP-7674/2025]

para 14 of the order dated 20.02.2025, this Court has observed as

under :

"14. Given the aforementioned considerations, this Court finds no compelling ground to interfere with the ongoing investigation or to transfer the matter to the CBI or any other independent agency. The petitioner's grievances, though serious, have been duly addressed by the designated authorities within the framework of law. There is no demonstrable miscarriage of justice or procedural infirmity warranting judicial intervention."

19. In this backdrop, it is essential to emphasize the well-settled

principle of law that a litigant must raise all available grounds of

challenge at the first instance. A party cannot be permitted to

adopt a fragmented approach to litigation by raising certain

grounds in one proceeding and reserving others for subsequent

proceedings. Such a course would not only lead to multiplicity of

litigation but would also undermine the doctrine of finality of

judicial decisions.

20. In the present case, it is evident that, even during the course

of arguments in the earlier petition, the petitioner did not raise

any objection regarding the legality or propriety of further

investigation. The sole grievance articulated was with respect to

the transfer of investigation to another agency. However, upon a

thorough consideration of the matter, this Court found no merit in

the said request and expressly held that the investigation

conducted by the Anti-Corruption Bureau was fair, unbiased, and

transparent. The Court further observed that the ACB is a

(Uploaded on 17/04/2026 at 09:39:17 AM)

[2026:RJ-JD:15317] (11 of 14) [CRLMP-7674/2025]

specialized investigative agency possessing requisite expertise to

investigate allegations of corruption.

21. In view of the foregoing discussion, and particularly in light

of the earlier findings of this Court which have since been affirmed

by the Hon'ble Supreme Court, the issue sought to be raised in

the present petition is no longer open for reconsideration.

22. It is a well-settled proposition of law that at the stage of

taking cognizance, the trial Court is not bound by the opinion

rendered by the Investigating Officer (IO) regarding the

commission or otherwise of an offence in the final report. The

opinion of the IO is merely recommendatory in nature and does

not amount to a judicial determination. It is incumbent upon the

Court to exercise its independent judicial discretion based on the

material placed before it.

23. The material to be considered at this stage includes

statements of witnesses recorded under Section 161 CrPC,

documents collected during the course of investigation, seizure

memos, forensic reports and other documents forming part of the

charge-sheet. Upon consideration of the said material, the Court is

required to determine whether a prima facie case is made out. If

such a case exists, cognizance may be taken even where the IO

has filed a closure report. Conversely, even where a charge-sheet

has been filed, the Court may decline to take cognizance if the

material does not disclose sufficient grounds for proceeding.

24. Moreover, it is equally well-settled that investigation does not

end merely with the filing of the final report under Section 173(2)

CrPC. Under Section 173(8) CrPC, the authority conducting the

(Uploaded on 17/04/2026 at 09:39:17 AM)

[2026:RJ-JD:15317] (12 of 14) [CRLMP-7674/2025]

investigation still enjoys the right to investigate even after filing

the charge-sheet. In case any further information, evidence, or

material comes into existence, the concerned authority can file

supplementary charge-sheets. It is worth mentioning that a

supplementary charge-sheet cannot be termed as an altogether

new or fresh report, but rather an extension of the earlier

investigation, and must be read conjointly with the original report.

25. In other words, the law is well-settled that while considering

the result of investigation, the Court exercises independent judicial

discretion, and while the opinion of the IO may carry persuasive

value, it is not conclusive. Thus, the investigation process

continues within the bounds of law, and supplementary charge-

sheets may be filed.

26. The Court, upon receiving a supplementary charge-sheet

(also known as a "further report") filed by the investigating

authority under Section 173(8) of the Cr.P.C. (Section 193 of the

BNSS, 2023), does not merely become an appendage in terms of

postal services. It takes up a supervisory function to ensure that

the investigation has been completed in its entirety without any

bias or delay tactics on the part of the investigating authority. The

functions of the Court may be enumerated as follows:

1. Joint Consideration (Mandatory Application of Judicial Mind): It is incumbent upon the Court to look into the original and supplementary charge-sheets together.

Cumulative Effect: The Magistrate has to exercise his judicial mind regarding the cumulative effect of both the reports, i.e., both the old evidence and the new evidence.

(Uploaded on 17/04/2026 at 09:39:17 AM)

[2026:RJ-JD:15317] (13 of 14) [CRLMP-7674/2025]

To Avoid Partial Cognizance: The Court cannot take partial cognizance on the supplementary charge-sheet without considering the original charge-sheet.

2. Verification of "New Evidence: It is essential for the Court to confirm that the basis for issuing the supplementary charge-sheet lies in fresh evidence, whether oral or documentary in nature, gathered as part of the "further investigation.

3. Guaranteeing Procedural Fairness (Right to Copy): It is necessary that the Court ensures that a copy of the supplementary charge-sheet, along with all other documents related to it, is provided to the accused under Section 207 CrPC.

4. Competence of the Court: In the event of new evidence in cases where the supplementary charge-sheet brings forth new material/evidence and/or new accused parties, the jurisdictional powers of the Court include:

i) Taking cognizance: The Court has the power to take cognizance of new crimes or new accused parties. Recommitting the case: If the case was previously committed to the Sessions Court, then the magistrate may be required to send the supplementary charge-sheet to the Sessions Court or, alternatively, the Sessions Court acting as the Trial Court may take cognizance of the new crimes/offences.

ii) The power to refuse or ask for more investigations although the police enjoy the right to further investigate, the Court has the power to refuse the report.

iii) Where the supplementary investigation turns out to be malicious or incompetent, Court may ask for more investigations, if the Court feels that the supplementary investigation report is still lacking.

(Uploaded on 17/04/2026 at 09:39:17 AM)

[2026:RJ-JD:15317] (14 of 14) [CRLMP-7674/2025]

27. It is also pertinent to mention here that another application

dated 03.06.2025 filed by the petitioner-complainant wherein he

prayed that cognizance be taken against all the accused persons,

has been considered and decided by learned trial Court on the

same day by the same impugned order dated 28.07.2025 whereby

cognizance was taken against accused Roshanlal for offence

punishable under Section 7 of PC Act and rest of the accused

persons were discharged from offences punishable under Sections

7, 7A & 12 of PC Act and Sections 384 & 120B IPC. The said order

by which the application dated 03.06.2025 was decided, has

already been assailed by the petitioner-complainant by filing the

revision petition and the same is pending before this Court.

28. It may be observed here that learned trial Court has passed

the impugned order in consonance with the observations made by

this Court while deciding the earlier petition filed by the petitioner-

complainant and five other connected petitions filed by the

accused respondents vide order dated 20.02.2025.

29. In wake of discussion made hereinabove, this Court is of the

considered opinion that the impugned order dated 28.07.2025

passed by the learned trial Court deciding the application dated

05.07.2025 does not suffer from any illegality and perversity.

30. Accordingly, the Criminal Misc. Petitions stands dismissed.

31. Stay application and pending application(s), if any, also

stand dismissed.

(ANIL KUMAR UPMAN),J Manoj Solanki/-

(Uploaded on 17/04/2026 at 09:39:17 AM)

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