Citation : 2026 Latest Caselaw 2539 Raj
Judgement Date : 16 February, 2026
[2026:RJ-JD:8455]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
S.B. Criminal Miscellaneous Bail Application No. 13776/2025
Sewa Lal S/o Kika Bhabhor, Aged About 40 Years, R/o Handi P.s.
Salopat District Banswara (Lodged In Dist. Jail, Banswara)
----Petitioner
Versus
State Of Rajasthan, Through Pp
----Respondent
For Petitioner(s) : Mr. J.S. Choudhary, Sr. Adv with
Mr. Doulat Ram
Mr. Sampat Godara
For Respondent(s) : Mr. Hanuman Singh, PP
HON'BLE MR. JUSTICE SUNIL BENIWAL
Order
16/02/2026
1. This application for bail has been filed by the petitioner under
Section 483 of BNSS (old Section 439 of Cr.P.C.) in connection
with FIR No.176/2024 dated 21.06.2024 Police Station
Kushalgarh, District Banswara for the offences under Sections
419, 420, 467, 468, 471 of IPC and Section 66(D) of I.T. Act,
2000 and Sections 3,4,6,7 & 10 of Rajasthan Public Examination
(Measures for Prevention of Unfar Means in Recruitment) Act
2022. After investigation, Section 120(B) of the IPC was added in
the charge-sheet.
2. Learned Senior counsel appearing on behalf of the petitioner
submits that the petitioner has been falsely implicated in the case
and false allegations have been levelled against him. The principal
allegation in the FIR is that one Anup Dodiyar arranged a dummy
candidate to impersonate him who could appear in entrance
(Uploaded on 16/02/2026 at 01:45:05 PM)
[2026:RJ-JD:8455] (2 of 3) [CRLMB-13776/2025]
examination on his behalf. In the charge-sheet the principal
allegation in arranging to impersonate some other person is
alleged upon Virendra Maida. He submits that the principal
beneficiary in the present crime is Anup Dodiyar who has already
been enlarged on bail by a Co-ordinate Bench of this Court vide
order dated 20.11.2024 while considering S.B. Criminal Misc. Bail
Application No. 9747/2024.
2.1. Learned Senior counsel also submits that this Court in
connection with FIR No.107/2024 has granted bail to the present
petitioner wherein similar allegations had been levelled. He
submits that petitioner has been connected in the present crime
merely on the apprehension and there is no material which could
connect the present petitioner to the crime in question. The
petitioner is in judicial custody since 19.09.2025 and the trial will
take sufficiently long time, therefore, he deserves to be enlarged
on bail.
3. Learned Public Prosecutor vehemently opposes this bail
application and submits that petitioner arranged some third
person to appear in the examination on behalf of co-accused Anup
Dodiyar and therefore, petitioner may not be enlarged on bail.
However, he is not in a position to refute the fact that the principal
beneficiary of the present crime namely Anup Dodiyar has already
been enlarged on bail and the allegation of arranging dummy
candidate and accepting the money is primarily upon the Virendra
Maida.
4. Having considered the rival submissions, facts and
circumstances of this case and after perusing the challan so also
the fact that the principal beneficiary in the crime in question is
(Uploaded on 16/02/2026 at 01:45:05 PM)
[2026:RJ-JD:8455] (3 of 3) [CRLMB-13776/2025]
Anup Dodiyar who has already been enlarged on bail so also
considering the fact that the petitioner, in connection with the FIR
No.107/2024 lodged on the same set of allegation, has already
been enlarged on bail, in the considered opinion of this Court, no
fruitful purpose would be served by keeping the petitioner behind
the bars for an indefinite period. Thus, without expressing any
opinion on merits/demerits of the case, this Court is of the opinion
that the bail application filed by the applicant deserves to be
accepted.
5. Accordingly, the bail application filed under Section 483 of
BNSS is allowed. It is ordered that petitioner-Sewa Lal S/o Kika
Bhabhor, shall be released on bail in connection with the
aforesaid FIR; provided he executes personal bond in the sum of
Rs.50,000/- with two sound and solvent sureties of Rs.25,000/-
each to the satisfaction of learned trial Court for his appearance
before that court on each and every date of hearing and whenever
called upon to do so till the completion of the trial.
6. 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 7-AbhishekK/-
(Uploaded on 16/02/2026 at 01:45:05 PM)
Powered by TCPDF (www.tcpdf.org)
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!