Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Deva Ram vs State Of Rajasthan (2026:Rj-Jd:9349)
2026 Latest Caselaw 2810 Raj

Citation : 2026 Latest Caselaw 2810 Raj
Judgement Date : 19 February, 2026

[Cites 3, Cited by 0]

Rajasthan High Court - Jodhpur

Deva Ram vs State Of Rajasthan (2026:Rj-Jd:9349) on 19 February, 2026

[2026:RJ-JD:9349]

          HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                           JODHPUR
                  S.B. Criminal Appeal (Sb) No. 274/2026

Deva Ram S/o Bhera Ram, Aged About 22 Years, Resident Of
Bhadva, Police Station Badu, District Didwana-Kuchaman. (At
Present Lodged In Sub Jail, Merta)
                                                                          ----Appellant
                                       Versus
1.          State Of Rajasthan, Through Pp
2.          Maina D/o Dharma Ram, Aged About 19 Years, Resident
            Of   Mamdoli     Police     Station       Badu          District   Didwana-
            Kuchaman.
                                                                      ----Respondents


For Appellant(s)             :     Mr. Ravindra Acharya
                                   Mr. Rahul Parihar
                                   Mr. Surendra Pratap
                                   Mr. Pradeep Kumar
For Respondent(s)            :     Mr. Lalit Kishor Sen, PP



                 HON'BLE MR. JUSTICE SUNIL BENIWAL

Order

19/02/2026

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               Badu
     3.      District                               Didwana-Kuchaman
     4.      Offences alleged in the FIR            308(2), 87, 127(4), 70(1) of
                                                    the BNS-2023 and Sections
                                                    3(1)(r), 3(1)(s), 3(1)w)(ii),
                                                    3(2)(va), 3(2)(v) of the
                                                    SC/ST       (Prevention    of
                                                    Atrocities) Act, 1989


                         (Uploaded on 20/02/2026 at 12:19:31 PM)

 [2026:RJ-JD:9349]                      (2 of 6)                    [CRLAS-274/2026]


     5.      Offences added, if any                64(2)(m) of the BNS-2023

     6.      Date of passing of impugned 15.01.2026
             order


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

case for the alleged offences is made out against him and his

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-

appellant and he has been made an accused based on conjectures

and surmises.

3. Learned counsel for the appellant submits that the FIR was

lodged on 17.09.2025 in connection with an incident alleged to

have been occurred on 13.08.2025. In the present case, the

appellant is aged about 22 years and the prosecutrix is aged 19

years. Initially a missing person report was submitted by the

mother of the prosecutrix. The statement of prosecutrix was

recorded on 05.09.2025 in connection with the missing person

report, wherein she stated that her date of birth is 14.10.2006

and she was staying at her maternal grand parents' home and had

some quarrel with her mother on telephone due to which she left

home on 13.08.2025 without informing anyone. She went to

Ajmer, then to Bijwada, where she stayed for some time. After her

anger became over and her mother was settled down, she came

to Bijwada bus stand where police came and took her back to

home. In her statement she further stated that she went alone

and no offence or overt act was committed upon her. She also

stated that she is a major and she understands what is right or

(Uploaded on 20/02/2026 at 12:19:31 PM)

[2026:RJ-JD:9349] (3 of 6) [CRLAS-274/2026]

what is wrong and she further refused to get done her medical

examination.

3.1 After delay of about 12 days, FIR was lodged on 17.09.2025.

In the statement under Section 180 of BNSS was recorded,

wherein she deposed that the appellant along with two co-accused

committed sexual assault, however, there is no allegation of

preparing obscene video or allegation of committing sexual assault

by blackmailing the prosecutrix in the pretext of such obscene

videos.

3.2 Later statement under Section 183 of BNSS was recorded,

wherein she stated that on 13.08.2025 she received a call from

co-accused Jeevraj and later he sent his friend Deva Ram (present

appellant), who is known to her. Deva Ram came in a Bolero

accompanying with three more persons, whom she was not

knowing and they took her to Bijwada and some forceful act was

done by Deva Ram (present appellant) and Nanu Ram. It is stated

that Deva Ram also prepared an obscene video and threatened

her that if she discloses this fact then he would viral the video in

public domain. It is also stated that Deva ram thereafter forcefully

performed some marriage ceremony. In her statement she also

levelled allegation against co-accused Jeevraj stating that prior to

13.08.2025 co-accused Jeevraj also committed rape and also

prepared a video and also viral the video amongst his friends.

3.3 Learned counsel while referring to the above statements

submits that the investigation has been concluded and charge-

sheet has been filed. While concluding the investigation, the

investigating agency did not find any offence under the I.T. Act to

(Uploaded on 20/02/2026 at 12:19:31 PM)

[2026:RJ-JD:9349] (4 of 6) [CRLAS-274/2026]

be made out against the present appellant. It is further submitted

that the appellant is in judicial custody since 01.10.2025 and two

co-accused were not found to be involved in the present crime and

therefore, charge-sheet was filed solely against the present

appellant.

3.4 Learned counsel for the appellant submits that the statement

of one Ghanshyam Choudhary was also recorded under Section

180 of the BNSS, who is landlord of the house where petitioner

and the prosecutrix resided for 10-15 days. In his statement, he

deposed that the appellant resided for 10-15 days along with her

wife and no other person was seen to have visited them during

their stay. It is argued that this statement further indicates that

there were consensual relation between the appellant and the

prosecutrix when they resided for 10-15 days.

3.5 While referring to the charge-sheet, it is contended that the

prosecution story becomes highly doubtful considering the

statements of the prosecutrix recorded on MPR report so also

under Sections 180 & 183 of BNSS. More so, it is stated that the

allegation of committing sexual assault so also preparing obscene

video was alleged on co-accused Jeevraj, however, the same is not

found to be true in the investigation and without there being any

other material, the appellant has been connected for committing

crime in question against the prosecutrix.

4. Per contra, learned Public Prosecutor vehemently opposes

this appeal and submits that the prosecutrix has categorically

levelled the allegation of sexual assault against the present

appellant so also the investigating agency has concluded that the

(Uploaded on 20/02/2026 at 12:19:31 PM)

[2026:RJ-JD:9349] (5 of 6) [CRLAS-274/2026]

call details of all the three co-accused are not found at the place of

incident and only the call details of the present appellant are

found to be connected with the appellant in the crime in question.

Therefore, the appellant may not be enlarged on bail.

5. Heard learned counsel for the appellant and learned Public

Prosecutor and perused the material available on record.

6. Considering the submissions made by learned counsel for

both the parties so also considering the challan papers and the

fact that the prosecutrix, at the first instance, has specifically

denied any sexual offence being committed on the alleged date of

incident; the statement of the landlord of the premises where

petitioner and the prosecutrix stayed; delay in lodging the FIR and

serious contradictions in the statements recorded under Sections

180 and 183 of BNSS wih regard to the crime in question, this

Court is of the considered view that no fruitful purpose would be

served by keeping the appellant behind bars for an indefinite

period. Thus, without expressing any opinion on merits/demerits

of the case, this Court is of the opinion that the appeal filed by the

appellant deserves to be allowed.

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

order dated 15.01.2026 passed by the learned Special Judge, SC/

ST Cases, Merta is set aside. It is ordered that the accused-

appellant - Deva Ram S/o Bhaira Ram arrested in connection

with aforesaid FIR, shall be released on bail, provided he furnishes

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

(Uploaded on 20/02/2026 at 12:19:31 PM)

[2026:RJ-JD:9349] (6 of 6) [CRLAS-274/2026]

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 43-Rmathur/-

(Uploaded on 20/02/2026 at 12:19:31 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