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

Kailash Singh Mehra vs State Of Rajasthan (2026:Rj-Jd:7714)
2026 Latest Caselaw 2171 Raj

Citation : 2026 Latest Caselaw 2171 Raj
Judgement Date : 11 February, 2026

[Cites 0, Cited by 0]

Rajasthan High Court - Jodhpur

Kailash Singh Mehra vs State Of Rajasthan (2026:Rj-Jd:7714) on 11 February, 2026

[2026:RJ-JD:7714]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
                S.B. Criminal Appeal (Sb) No. 156/2026

1.       Kailash Singh Mehra S/o Mohan Singh Mehra, Aged About
         36 Years, Somerwalo Ka Kheda, Police Station Rashmi,
         District Chittorgarh, Rajasthan (At Present Lodged In
         District Jail Chittorgarh)
2.       Sanju Urf Sanjay S/o Shankar Lal, Aged About 25 Years,
         Somerwalo Ka Kheda, Police Station Rashmi, District
         Chittorgarh, Rajasthan (At Present Lodged In District Jail
         Chittorgarh)
                                                                   ----Appellants
                                    Versus
1.       State Of Rajasthan, Through Pp
2.       Smt. Shaymudi Urf Shaymudevi W/o Jagdish, Somerwalo
         Ka Kheda, Police Station Rashmi, District Chittorgarh
                                                                 ----Respondents
                              Connected With
                S.B. Criminal Appeal (Sb) No. 157/2026
1.       Ambalal S/o Mohan Lal, Aged About 40 Years, Somerwalo
         Ka Kheda, Police Station Rashmi, District Chittorgarh,
         Rajasthan (At Present Lodged In District Jail Chittorgarh)
2.       Jagdish S/o Mohan Lal, Aged About 48 Years, Somerwalo
         Ka Kheda, Police Station Rashmi, District Chittorgarh,
         Rajasthan (At Present Lodged In District Jail Chittorgarh)
3.       Champa Lal S/o Bheru Lal, Aged About 48 Years,
         Somerwalo Ka Kheda, Police Station Rashmi, District
         Chittorgarh, Rajasthan (At Present Lodged In District Jail
         Chittorgarh)
4.       Bheru S/o Uday Ram, Aged About 33 Years, Somerwalo
         Ka Kheda, Police Station Rashmi, District Chittorgarh,
         Rajasthan (At Present Lodged In District Jail Chittorgarh)
                                                                   ----Appellants
                                    Versus
1.       State Of Rajasthan, Through Pp
2.       Smt Shaymudi Urf Shaymudevi, Somerwalo Ka Kheda
         Police Station Rashmi District Chittorgarh
                                                                 ----Respondents


                      (Uploaded on 11/02/2026 at 04:14:41 PM)
                     (Downloaded on 11/02/2026 at 08:51:23 PM)
 [2026:RJ-JD:7714]                       (2 of 4)                     [CRLAS-156/2026]



For Appellant(s)             :     Mr. Sikander Khan with
                                   Ms. Heena Aman Siddique
For Respondent(s)            :     Mr. Hanuman Singh, PP



                HON'BLE MR. JUSTICE SUNIL BENIWAL

Order

11/02/2026

1. The jurisdiction of this Court has been invoked by way of

filing an appeal under Section 14-A(2) of SC/ST (Prevention

of Atrocities) Act at the instance of accused-appellant. The

requisite details of the matter are tabulated herein below:

S.No.                                Particulars of the Case

     2.      Concerned Police Station                       Rashmi
     3.      District                                       Chittorgarh
     4.      Offences alleged in the FIR                    189(2),   331(6),  115(2),
                                                            324(4), 126(2), 74 of BNS,
                                                            2023 and 3(1)(r), 3(1)(S),
                                                            3(1)(w)(i) and 3(2)(va) of
                                                            SC/ST Act
     5.      Offences added, if any                         326(g)
     6.      Date of    passing       of    impugned 13.01.2026
             order



2. It is contended on behalf of the accused-appellants that no

case for the alleged offences is made out against them and

their incarceration is not warranted. There are no factors at

play in the case at hand that may work against grant of bail

to the accused-appellants and they hve been made an

accused based on conjectures and surmises.

(Uploaded on 11/02/2026 at 04:14:41 PM)

[2026:RJ-JD:7714] (3 of 4) [CRLAS-156/2026]

3. Learned counsel for the accused-appellants submits that all

the offences as alleged against the accused-appellants are

triable by Magistrate except offence under Section 326(g) of

BNS. He further submits that allegations levelled in the FIR

are omnibus and there is no specific role upon the present

appellants in the crime in question. Based on these

submissions, it is argued that the accused-appellants, who

are presently in judicial custody since 06.01.2026, are

entitled to be enlarged on bail as the trial will take

sufficiently long time to conclude.

4. Contrary to the submissions of learned counsel for the

appellants, learned Public Prosecutor opposes the appeal and

submits that accussed-appellants were gathered as mob and

attacked the complainants house and have also caused loss

of the property apart from inflicting the injuries. The present

case is not fit for enlargement of accused-appellants on bail.

5. Heard learned counsel for the appellants and learned Public

Prosecutor and perused the material available on record.

6. Considering the submissions made by learned counsel for

both the parties and the facts and circumstances of the case,

and the case diary which prima facie indicates that the

injuries caused are simple in nature so also the fact that no

specific act is assigned upon the present petitioners, this

Court is of the considered view that no fruitful purpose would

be served by keeping the appellants behind bars for an

indefinite period. Thus, without expressing any opinion on

(Uploaded on 11/02/2026 at 04:14:41 PM)

[2026:RJ-JD:7714] (4 of 4) [CRLAS-156/2026]

merits/demerits of the case, this Court is of the opinion that

the appeal filed by the appellants deserves to be allowed.

7. Consequently, the instant appeal is allowed. The impugned

order dated 13.01.2026 passed by the learned Special Judge

SC ST Court Chittorgarh is set aside. It is ordered that the

accused-appellants- Kailash Singh Mehra S/o Mohan

Singh Mehra, Sanju Urf Sanjay S/o Shankar Lal,

Ambalal S/o Mohan Lal, Jagdish S/o Mohan Lal,

Champa Lal S/o Bheru Lal and Bheru S/o Uday Ram,

arrested in connection with aforesaid FIR, shall be released

on bail, provided they furnish a personal bond of Rs.50,000/-

and two sureties of Rs. 25,000/- each to the satisfaction of

the learned trial Court with the stipulation to appear before

that Court on all dates of hearing and as and when called

upon to do so.

8. It is however, made clear that findings

recorded/observations made above are for limited purposes

of adjudication of bail application. The trial court shall not

get prejudiced by the same.

(SUNIL BENIWAL),J 54-55-AbhishekK/-

(Uploaded on 11/02/2026 at 04:14:41 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