Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sheela Mehta vs State Of Rajasthan (2026:Rj-Jd:20083)
2026 Latest Caselaw 6817 Raj

Citation : 2026 Latest Caselaw 6817 Raj
Judgement Date : 28 April, 2026

[Cites 0, Cited by 0]

Rajasthan High Court - Jodhpur

Sheela Mehta vs State Of Rajasthan (2026:Rj-Jd:20083) on 28 April, 2026

[2026:RJ-JD:20083]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
        S.B. Criminal Miscellaneous (Petition) No. 1498/2026

Smt. Sumitra Devi Khoiwal W/o Suresh Chand Khoiwal, Aged
About 50 Years, Resident Of Village Khankhla, Police Station
Gangapur, District Bhilwara, Rajasthan
                                                                    ----Petitioner
                                    Versus
1.       State Of Rajasthan, Through Pp
2.       Naresh Nath, The Then Patwari, Patwar Halka, Jalariya,
         District Bhilwara
                                                                 ----Respondents
                              Connected With
        S.B. Criminal Miscellaneous (Petition) No. 9335/2025
Mukesh Khoiwal S/o Sohan Lal Khoiwal, Aged About 36 Years,
Resident Of G-221, New Bapu Nagar, Bhilwara, Rajasthan.
                                                                    ----Petitioner
                                    Versus
1.       State Of Rajasthan, Through Pp
2.       Naresh Nath, The Then Patwari, Patwar Halka, Jalariya,
         District Bhilwara
                                                                 ----Respondents
        S.B. Criminal Miscellaneous (Petition) No. 9821/2025
1.       Sheela Mehta W/o Sanjay Mehta, Aged About 49 Years,
         Resident Of A-127, Indraprasth, Shastri Nagar, Bhilwara.
2.       Sanjay Mehta S/o Late Shri Indermal Mehta, Aged About
         50 Years, Resident Of A-127, Indraprasth, Shastri Nagar,
         Bhilwara.
                                                                   ----Petitioners
                                    Versus
1.       State Of Rajasthan, Through Pp
2.       Naresh Nath, The Then Patwari, Patwar Halka Jalariya
         District Bhilwara.
                                                                 ----Respondents
        S.B. Criminal Miscellaneous (Petition) No. 9826/2025
1.       Sheela Mehta W/o Sanjay Mehta, Aged About 49 Years,
         Resident Of A-127, Indraprasth, Shastri Nagar, Bhilwara.

                      (Uploaded on 28/04/2026 at 04:24:47 PM)
                     (Downloaded on 29/04/2026 at 09:58:04 PM)
 [2026:RJ-JD:20083]                   (2 of 4)                     [CRLMP-1498/2026]


2.       Sanjay Mehta S/o Late Shri Indermal Mehta, Aged About
         50 Years, Resident Of A-127, Indraprasth, Shastri Nagar,
         Bhilwara.
                                                                   ----Petitioners
                                    Versus
1.       State Of Rajasthan, Through Pp
2.       Naresh Nath, The Then Patwari, Patwar Halka Jalariya
         District Bhilwara.
                                                                 ----Respondents
        S.B. Criminal Miscellaneous (Petition) No. 9831/2025
1.       Sheela Mehta W/o Sanjay Mehta, Aged About 49 Years,
         Resident Of A-127, Indraprasth, Shastri Nagar, Bhilwara.
2.       Sanjay Mehta S/o Late Shri Indermal Mehta, Aged About
         50 Years, Resident Of A-127, Indraprasth, Shastri Nagar,
         Bhilwara.
                                                                   ----Petitioners
                                    Versus
1.       State Of Rajasthan, Through Pp
2.       Naresh Nath, The Then Patwari, Patwar Halka Jalariya
         District Bhilwara.
                                                                 ----Respondents
         S.B. Criminal Miscellaneous (Petition) No. 394/2026
Smt. Dhapu Devi W/o Ratan Lal, Aged About 30 Years,
Daulatgarh Thana Asind District Bhilwara
                                                                    ----Petitioner
                                    Versus
1.       State Of Rajasthan, Through Pp
2.       Naresh Nath, Patwari Patwar Halka Jalariya District
         Bhilwara Rajasthan
                                                                 ----Respondents
         S.B. Criminal Miscellaneous (Petition) No. 646/2026
Smt. Dhapu Devi W/o Ratan Lal, Aged About 30 Years,
Daulatgarh Thana Asind District Bhilwara
                                                                    ----Petitioner
                                    Versus


                      (Uploaded on 28/04/2026 at 04:24:47 PM)
                     (Downloaded on 29/04/2026 at 09:58:04 PM)
 [2026:RJ-JD:20083]                   (3 of 4)                     [CRLMP-1498/2026]


1.       State Of Rajasthan, Through Pp
2.       Naresh Nath, The Then Patwari, Patwar Halka Jalariya
         District Bhilwara Rajasthan
                                                                 ----Respondents
         S.B. Criminal Miscellaneous (Petition) No. 941/2026
Smt Sumitra Devi Khoiwal W/o Suresh Chand Khoiwal, Aged
About 50 Years, Resident Of Village Khankhla, Police Station
Gangapur, District Bhilwara, Rajasthan
                                                                    ----Petitioner
                                    Versus
1.       State Of Rajasthan, Through Pp
2.       Naresh Nath, The Then Patwari, Patwar Halka, Jalariya,
         District Bhilwara.
                                                                 ----Respondents


For Petitioner(s)         :     Mr. BS Charan
                                Mr. Raeksh Matoria
                                Mr. Devendra Sanwalot
For Respondent(s)         :     Mr. Ramesh Dewasi, PP
                                Mr. Baltej Singh
                                Mr. Pardeep Singh
                                Mr. Hamir Singh Sidhu
                                Mr. Parasmal, Deputy Superintendent,
                                ACB, Bhilwara-I



      HON'BLE MR. JUSTICE BALJINDER SINGH SANDHU

Order

28/04/2026

The Investigating Officer is present today along with the case

diary and submits that, insofar as the petitioners are concerned,

their involvement has been established during the investigation.

He further states that, upon completion of the investigation, a

charge-sheet is proposed to be filed against them. It is also

submitted that the petitioners have joined the investigation and

are not required for custodial interrogation; however, they shall be

(Uploaded on 28/04/2026 at 04:24:47 PM)

[2026:RJ-JD:20083] (4 of 4) [CRLMP-1498/2026]

required to appear before the learned Trial Court at the time of

filing of the charge-sheet.

Learned counsel for the petitioners submits that they do not

want to press the present petitions and are ready to appear before

the learned trial Court for filing of the charge-sheet however, they

may not be put in judicial custody and be released on furnishing

their bail bonds and surety bonds.

This Court finds that since the investigation from the

petitioners is complete, their custodial interrogation is no more

required by the investigating agency and there is no need of

putting the petitioners behind the bars.

Accordingly, the present criminal misc. petitions are disposed

of with the direction to the petitioners that they shall appear

before the learned trial Court on the date informed by the

investigating agency and submit their bail bonds and surety bonds

to the satisfaction of the trial Court. Learned trial Court shall

accept the bail bonds and surety bonds of the petitioners for

securing their presence during trial. The petitioners shall be bound

by all the conditions laid down by the learned trial Court.

However, if the petitioners do not appear, the learned trial

Court may proceed further in accordance with law and take

coercive steps.

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

(BALJINDER SINGH SANDHU),J

24, 31- 34 & 36-38--Jatin/-

(Uploaded on 28/04/2026 at 04:24:47 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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter