Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ramswaroop vs State Of Rajasthan (2026:Rj-Jd:5757)
2026 Latest Caselaw 1429 Raj

Citation : 2026 Latest Caselaw 1429 Raj
Judgement Date : 2 February, 2026

[Cites 3, Cited by 0]

Rajasthan High Court - Jodhpur

Ramswaroop vs State Of Rajasthan (2026:Rj-Jd:5757) on 2 February, 2026

Author: Ashutosh Kumar
Bench: Ashutosh Kumar
[2026:RJ-JD:5757]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
      S.B. Criminal Misc. Bail Application No. 1286/2026

Jitendra Singh S/o Shri Premsingh, Aged About 30 Years, R/o Bu

Nurawata Police Station Mundwa District Nagore Rajasthan

(Lodged In Dist. Jail, Nagour)
                                                                  ----Applicant
                                   Versus
State Of Rajasthan, Through Pp
                                                                ----Respondent
                             Connected With
      S.B. Criminal Misc. Bail Application No. 1285/2026
Parmana Ram S/o Hari Ram, Aged About 35 Years, Resident Of

Jogalsar, District Nagaur. (Lodged In Dist. Jail, Nagaur)
                                                                  ----Applicant
                                   Versus
State Of Rajasthan, Through Pp
                                                                ----Respondent
      S.B. Criminal Misc. Bail Application No. 1287/2026
Ramswaroop S/o Ghasi Ram, Aged About 28 Years, Resident Of

Bu Naravata, Police Station Mundwa, District Nagaur, Rajasthan.

(At Present Lodged In District Jail Nagaur)
                                                                  ----Applicant
                                   Versus
State Of Rajasthan, Through The Public Prosecutor
                                                                ----Respondent


For Applicant(s)         :     Mr. Firoz Khan
                               Mr. Pawan Vishnoi
                               Mr. Ashwani Kumar Sharma
For Respondent(s)        :     Mr. Prem Singh Panwar, PP




                     (Uploaded on 02/02/2026 at 05:31:38 PM)
                    (Downloaded on 02/02/2026 at 08:48:11 PM)
 [2026:RJ-JD:5757]                     (2 of 3)                    [CRLMB-1286/2026]


            HON'BLE MR. JUSTICE ASHUTOSH KUMAR

Order

02/02/2026

1. As these bail applications have been filed pertaining to the

same FIR, they are being heard and decided by the instant

common order.

2. These bail applications have been filed by the accused-

applicants under Section 483 of the B.N.S.S, 2023 in the matter

arising out of FIR No.01/2026, registered at Police Station

Mundwa, District Nagaur, for the offences punishable under

Sections 189(2), 191(2), 190, 115(2), 126(2), 303(2), 121(1),

132, and 324(3) of B.N.S., 2023 and Section 3 of the Prevention

of Damage to Public Property Act, 1984 and Section 4/21 of Mines

and Minerals (Development and Regulation) Act, 1957.

3. Learned counsel for the accused-applicants submits that the

accused-applicants have been falsely implicated in the present

case and their names do not mention in the FIR. Learned counsel

further submits that one of the co-accused, Kalu Ram, whose

name was mentioned in the FIR, has been granted the benefit of

bail vide order dated 22.01.2025 passed by a Coordinate Bench of

this Court in S.B. Criminal Miscellaneous Bail Application

No.439/2026, and that other similarly situated co-accused have

also been enlarged on bail by a Coordinate Bench of this Court.

4. Learned counsel for the accused-applicants further argues

that the accused-applicants have been in judicial custody since

their arrest on 05.01.2026. It is further alleged that the allegation

against the applicants is that they made a video of the alleged

incident from distance. Learned counsel also contends that the

(Uploaded on 02/02/2026 at 05:31:38 PM)

[2026:RJ-JD:5757] (3 of 3) [CRLMB-1286/2026]

trial is likely to take a long time to conclude; therefore, the

accused-applicants deserve to be granted the benefit of bail.

5. Learned Public Prosecutor appearing on behalf of the State

vehemently opposes these bail applications.

6. Heard learned counsel for the parties and also perused the

material available on record.

7. Having regard to the facts and circumstances of the case;

considering the period of custody of the accused-applicants; the

fact that other co-accused persons have been enlarged on bail and

also considering the fact that the trial will take long time to

conclude, but without expressing any opinion on the

merits/demerits of the case, this Court deems it proper to allow

these bail applications filed by the applicants.

8. Consequently, these bail applications filed under Section 483

of the B.N.S.S., 2023 are allowed. It is ordered that accused-

applicants namely (1) Jitendra Singh S/o Shri Premsingh, (2)

Parmana Ram S/o Hari Ram & (3) Ramswaroop S/o Ghasi

Ram, arrested in connection with FIR No.01/2026, registered at

Police Station Mundwa, District Nagaur, will be released on bail;

provided each of them furnishes personal bond in the sum of

Rs.1,00,000/- each and two solvent attested sureties of

Rs.50,000/- each to the satisfaction of the trial Court. Applicants

will be required to appear before that Court on all dates of hearing

and as and when called upon to do so.

(ASHUTOSH KUMAR),J 94, 95 & 96-GKaviya/-

(Uploaded on 02/02/2026 at 05:31:38 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