Wednesday, 17, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ramesh vs State Of Rajasthan (2026:Rj-Jd:19499)
2026 Latest Caselaw 6621 Raj

Citation : 2026 Latest Caselaw 6621 Raj
Judgement Date : 24 April, 2026

[Cites 0, Cited by 0]

Rajasthan High Court - Jodhpur

Ramesh vs State Of Rajasthan (2026:Rj-Jd:19499) on 24 April, 2026

[2026:RJ-JD:19499]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
        S.B. Criminal Miscellaneous (Petition) No. 3278/2026

Virendra Patel S/o Sh. Sona Ram Patel, Aged About 35 Years, R/
o 714, Patelo Ka Bas, Salawas Jodhpur.
                                                                          ----Petitioner
                                       Versus
State Of Rajasthan, Through Pp
                                                                    ----Respondent
                                Connected With
        S.B. Criminal Miscellaneous (Petition) No. 3279/2026
Ramesh S/o Sh. Kewal Ram, Aged About 40 Years, R/o 297
Patelon Ka Bass, Nandavan Luni District Jodhpur
                                                                          ----Petitioner
                                       Versus
State Of Rajasthan, Through Pp
                                                                    ----Respondent


For Petitioner(s)           :    Mr. Pawan Vishnoi
For Respondent(s)           :    Mr. Devendra Prajapat for
                                 Mr. Mahaveer Bishnoi, AAG



      HON'BLE MR. JUSTICE BALJINDER SINGH SANDHU

Order

24/04/2026

Learned counsel for the petitioners submits that in the

present case he had approached the trial Court for release of the

vehicle, in light of judgment passed by this a Co-ordinate Bench of

this Court in Chaina Ram Vs. State of Rajasthan (S.B. Criminal

Misc. Petition No.597/2024, decided on 19.05.2025). But however,

the trial Court refused to release the same stating that

confiscation proceedings have been initiated, whereas no

complaint under Section 54(6) has been filed before any

(Uploaded on 24/04/2026 at 01:28:36 PM)

[2026:RJ-JD:19499] (2 of 2) [CRLMP-3278/2026]

competent Court, and merely on oral submission it cannot be

presumed to have been initiated.

In view of the same, the trial Court was wrong in rejecting

the application and not complying with the condition set out in

case of Chaina Ram.

Learned Additional Advocate General present in the Court is

not in a position to dispute that the order has been passed on the

oral submissions, and it is stated that if confiscation proceedings

are initiated, the trial Court would be upraised of the same.

In view of the same, this Court is inclined to allow the

present criminal misc. petition and set aside the order dated

16.04.2026 and remand the matter back to learned Additional

Judicial Judicial Magistrate No.4, Jodhpur for fresh decision upon

the application filed by the petitioner. The learned trial Court will

consider the fact as to whether confiscation proceedings have

been initiated under the MMCR Rules 2017 and only thereafter

pass appropriate orders in accordance with law.

With these observations, the present criminal misc. petitions

are allowed.

(BALJINDER SINGH SANDHU),J 42-43-Hanuman/-

(Uploaded on 24/04/2026 at 01:28:36 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 : MAIMS

 
 
Latestlaws Newsletter