Friday, 08, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Heera Bharati vs State Of Rajasthan (2026:Rj-Jd:9678)
2026 Latest Caselaw 2929 Raj

Citation : 2026 Latest Caselaw 2929 Raj
Judgement Date : 23 February, 2026

[Cites 4, Cited by 0]

Rajasthan High Court - Jodhpur

Heera Bharati vs State Of Rajasthan (2026:Rj-Jd:9678) on 23 February, 2026

[2026:RJ-JD:9678]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
    S.B. Criminal Miscellaneous Bail Application No. 1516/2026

Heera Bharati S/o Sh Lahar Bharati, Aged About 38 Years, R/o
Dantlawas, Police Station Jaswantpura, District Jalore. (At
Present Lodged In Sub Jail Bhimmal)
                                                                  ----Petitioner
                                   Versus
State Of Rajasthan, Through Pp
                                                                ----Respondent


For Petitioner(s)        :     Mr. Jamtaram Patel.
For Respondent(s)        :     Mr. Surendra Bishnoi, PP.
                               Mr. SK Sainee for complainant.



          HON'BLE MR. JUSTICE MUKESH RAJPUROHIT

Order

23/02/2026

The instant second application for bail under Section 483 of

BNSS (439 of Cr.P.C.) has been filed by the petitioner, who has

been arrested in the present matter. The requisite details of the

matter are tabulated herein below:

S. No.                  Particulars of the case

   2.   Police Station           Jaswant pura
   3.   District                 Jalore

4. Offences alleged in the Under Sections 189(12), 333 FIR and 115(2) of BNS.

5. Offences added, if any Under Section 126(2), 117(2), 109(1), 190, 191(2), 191(3) and 54 of BNS Act.

The 1st bail application filed on behalf of petitioner i.e. S.B.

Criminal Misc. Bail Application No.14339/2025 was dismissed vide

order dated 25.11.2025 passed by this Court with the liberty to the

petitioner to file fresh bail application after recording the statement

(Uploaded on 24/02/2026 at 02:46:13 PM)

[2026:RJ-JD:9678] (2 of 4) [CRLMB-1516/2026]

of Injured (Mitha Lal). After rejection of first bail application, the

statement of injured has been recorded. Hence, this second

application for bail has been filed.

Learned counsel for the petitioner submits that the petitioner

has been falsely implicated in the present case. It is contended that

as per the statement of the injured-Mitha Lal (PW-2), the specific

allegation of inflicting lathi blows on the head is attributed to Jara

Ram. The injured has stated that he sustained injuries and later

regained consciousness during treatment at Palanpur Hospital.

It is further submitted that the injured witness has admitted in

his cross-examination that he cannot state who assaulted him after

the initial incident, who took him to the hospital or by what means

he was transported. He further submits that the injured has further

admitted before the learned trial Court that accused Hira Bharati was

not carrying any weapon. Thus, even as per the prosecution's own

witness, no specific overt act is attributed to the present petitioner

and the allegations against him remain vague and unsubstantiated.

The relevant portion of the statement of the injured reads as

follows:-

Þtsjkjke us esjs flj ij rkcMrksM+ ykBh ls okj fd;s ftlls eSa tehu ij csgks'k gksdj fxj x;kA fQj eq>s xkao okys tloariqjk vLirky ysdj x;s Fks tgka ls vkxs ikyuiqj vLirky ysdj x;sA eq>s ikyuiqj esa 2&3 fnu ckn gks'k vk;k FkkA esjs flj] da/ks] gkFk ij pksVsa vk;h FkhA esjk cka;k gkFk VwV x;k FkkA esjs dku o lhus ij pksVs vk;h FkhA fQj ckn esa eSaus lquk fd esjs HkkbZ tks/kkjke us fjiksVZ dh FkhA iqfyl us esjs c;ku ?kVuk ds 1 ekg 10 fnu ckn 17 rkjh[k dks fy;s FksA esjks tloariqjk] ikyuiqj o tkyksj esa esfMdy eqvk;uk gqvk FkkA

;g dguk lgh gS fd esjs flj esa ykBjh dh pksV yxrs gh eSa ekSds ij csgks'k gks x;k Fkk blfy, eSa ugha crk ldrk fd mlds ckn esjs lkFk fdUgksaus ekjihV dh o dkSu eq>s (Uploaded on 24/02/2026 at 02:46:13 PM)

[2026:RJ-JD:9678] (3 of 4) [CRLMB-1516/2026]

gkWfLiVy ysdj x;s o fdl lk/ku ls ysdj x;sA ;g dguk lgh gS fd eSa csgks'k gksus ds dkj.k ?kVuk ds ckn 3 fnuksa rd eSa dgka&dgka x;k] fdlus esjk bykt fd;k fdl lk/ku ls ysdj x;s eSa ugha crk ldrkA ;g dguk lgh gS fd eqyfte ghjk Hkkjrh ds gkFk esa dksbZ gfFk;kj ugha FkkA ß Learned counsel for the petitioner submits that the co-accused

Jara Ram have already been enlarged on bail by a Coordinate Bench

of this Court vide order dated 08.01.2025, passed in S.B. Criminal

Misc. Bail Application No. 12989/2024 respectively.

Learned counsel for the petitioner further submits that the

petitioner is in custody since 19.11.2025 and the trial of the case

will take sufficiently long time, therefore, the benefit of bail may

be granted to the accused-petitioner.

Per contra, learned counsel for the complainant has opposed

the bail application and submitted that although, as per the

statement of the injured, the allegation of inflicting the head injury

is attributed to Jera Ram, it is alleged that during the course of

the free fight, the petitioner also inflicted injuries by using his

bangle (कड़ा). It is, therefore, contended that the head injury is

also attributable to the present petitioner.

Learned Public Prosecutor has also vehemently opposed the

bail application.

Having heard and considered the rival submissions, facts and

circumstances of the case as well as perused the material

available on record; considering the fact that the petitioner is in

custody since 19.11.2025, co-accused person has already been

enlarged on bail and the trial will take sufficiently long time to

(Uploaded on 24/02/2026 at 02:46:13 PM)

[2026:RJ-JD:9678] (4 of 4) [CRLMB-1516/2026]

conclude, without expressing any opinion on merits/demerits of

the case, this Court is inclined to enlarge the petitioner on bail.

Consequently, the 2nd bail application under Section 483 of

BNSS (439 of Cr.P.C.) is allowed. It is ordered that the accused-

petitioner as named in the cause title, arrested in connection with

the above mentioned FIR, shall be released on bail, if not wanted in

any other case, provided he furnishes a personal bond of

Rs.1,00,000/- and two sureties of Rs.50,000/- each, to the

satisfaction of learned trial court, for his appearance before that

court on each & every date of hearing and whenever called upon to

do so till completion of the trial.

(MUKESH RAJPUROHIT),J 135-/Jitender//-

(Uploaded on 24/02/2026 at 02:46:13 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