Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Narpat Singh vs State Of Rajasthan (2026:Rj-Jd:17040)
2026 Latest Caselaw 5635 Raj

Citation : 2026 Latest Caselaw 5635 Raj
Judgement Date : 10 April, 2026

[Cites 0, Cited by 0]

Rajasthan High Court - Jodhpur

Narpat Singh vs State Of Rajasthan (2026:Rj-Jd:17040) on 10 April, 2026

[2026:RJ-JD:17040]

       HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                        JODHPUR
        S.B. Criminal Miscellaneous (Petition) No. 2839/2026

1.       Narpat Singh S/o Sh. Poonam Singh, Aged About 23
         Years, Digadi Basti, Gadan, District Barmer.
2.       Pempo Devi W/o Sh. Poonam Singh, Aged About 50
         Years, Digadi Basti, Gadan, District Barmer.
3.       Kan Singh S/o Sh. Aambh Singh, Aged About 27 Years,
         Digadi Basti, Gadan, District Barmer.
4.       Ram Singh S/o Dedu Singh, Aged About 35 Years, Digadi
         Basti, Gadan, District Barmer.
                                                                   ----Petitioners
                                    Versus
1.       State Of Rajasthan, Through Pp
2.       Babu Singh S/o Sh. Tog Singh, Viradh Singh Ki Dhani,
         Sheo, District Barmer.
                                                                 ----Respondents


For Petitioner(s)         :     Mr. Ravi Panwar
For Respondent(s)         :     Ms. Sonu Manawat, PP
                                Mr. Santosh Kumar



       HON'BLE MR. JUSTICE BALJINDER SINGH SANDHU

Order

10/04/2026 This Criminal Miscellaneous Petition under Section 528 of the

Bharatiya Nagarik Suraksha Sanhita, 2023 has been preferred on

behalf of the petitioner seeking quashing of FIR No.88/2026

registered at Police Station Sheo, District Barmer, for offences

punishable under Sections 137(2), 303(2), 3(5) & 331(4) of the

BNS.

After arguing the matter on merits for some time, learned

counsel for the petitioners submits that he does not wish to press

the present Criminal Miscellaneous Petition; however, he seeks

(Uploaded on 10/04/2026 at 06:10:59 PM)

[2026:RJ-JD:17040] (2 of 2) [CRLMP-2839/2026]

liberty for the petitioners to submit an appropriate representation

along with supporting evidence before the concerned Investigating

Officer.

Accordingly, the present Criminal Miscellaneous Petition is

dismissed as not pressed, with the liberty as sought.

However, if any such representation is filed by the

petitioners, it is expected that the concerned Investigating Officer

shall consider the same objectively, strictly in accordance with law.

All pending application(s), if any, stand disposed of.

(BALJINDER SINGH SANDHU),J 318-Hanuman/-

(Uploaded on 10/04/2026 at 06:10:59 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