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

Opendra Kumar vs State Of Rajasthan (2026:Rj-Jd:10306)
2026 Latest Caselaw 3187 Raj

Citation : 2026 Latest Caselaw 3187 Raj
Judgement Date : 25 February, 2026

[Cites 15, Cited by 0]

Rajasthan High Court - Jodhpur

Opendra Kumar vs State Of Rajasthan (2026:Rj-Jd:10306) on 25 February, 2026

Author: Farjand Ali
Bench: Farjand Ali
[2026:RJ-JD:10306]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
               S.B. Criminal Writ Petition No. 463/2026

Opendra Kumar S/o Sh. Trilok Chandra, Aged About 47 Years,
R/o Ward No. 2 Panwana, Tehsil Laxmangarh, Bidasar, Dist. Sikar
At Present Lodged At Central Jail Jodhpur.
                                                                    ----Petitioner
                                    Versus
1.       State Of Rajasthan, Through Pp
2.       Director General Of Police, Headquarters Jaipur
3.       The Superintendent Of Jail, Jodhpur
                                                                 ----Respondents


For Petitioner(s)         :     Mr. Sangram Singh
For Respondent(s)         :     Mr. Shri Ram Choudhary, AGA



                HON'BLE MR. JUSTICE FARJAND ALI

Order

25/02/2026

1. The present writ petition has been preferred under Articles

226 and 227 of the Constitution of India read with Section 528 of

the Bharatiya Nagarik Suraksha Sanhita, 2023, seeking grant of

interim bail to the petitioner, who is presently lodged in judicial

custody.

2. It is not in disputed that the petitioner is an under-trial

prisoner and has been in custody since 17.03.2023 in connection

with FIR No.123/2024 registered at Police Station Mahamandir,

Jodhpur East for the offences punishable under Sections 420, 406

and 120-B of the IPC, Sections 4, 5 & 6 of the Prize Chits & Money

Circulation Schemes (Banning) Act, 1978 and Sections 3/21, 4/22

& 5/25 of the Banning of Unregulated Deposits Schemes Act,

(Uploaded on 26/02/2026 at 05:16:46 PM)

[2026:RJ-JD:10306] (2 of 5) [CRLW-463/2026]

2019. It is further borne out from the record that other FIRs of

similar nature have also been registered against the petitioner, the

details whereof have been placed on record as Annexure-1.

3. The petitioner seeks interim release on humanitarian

grounds on account of the serious medical condition of his mother,

namely Smt. Sarwani Devi, aged about 69 years. It has been

pleaded that she is suffering from advanced osteoarthritis (OA) of

both knees and is experiencing acute and debilitating pain. The

medical documents placed on record reflect that upon clinical

examination at Rajakiya Shri Kalyan Chikitsalaya, she has been

advised to undergo total knee replacement surgery for both

knees. Copies of the relevant medical reports have been annexed

as Annexure-2.

4. It is further pleaded that in the second round of examination,

the treating doctor recommended that the petitioner's mother be

admitted for surgery at the earliest, though the date of admission

and operation is yet to be finalized. It is submitted that the

presence of the petitioner is necessary for completing hospital

formalities, arranging admission and attending to his mother

during the surgical procedure and post-operative period. It has

also been stated that the petitioner's elder brother is serving in

the Indian Army and is presently posted outside the State of

Rajasthan.

5. Learned counsel for the petitioner submits that due to the

pendency of multiple FIRs arising out of similar transactions, it is

practically difficult for the petitioner to seek separate interim relief

(Uploaded on 26/02/2026 at 05:16:46 PM)

[2026:RJ-JD:10306] (3 of 5) [CRLW-463/2026]

in each case and, therefore, invocation of the extraordinary

jurisdiction of this Court is justified. It is contended that the relief

sought is strictly time-bound, humanitarian in nature and without

touching upon the merits of the pending criminal cases.

6. Per contra, learned AGA opposes the prayer for interim bail

but does not seriously dispute the medical condition of the

petitioner's mother as reflected from the documents placed on

record. It is submitted that if any indulgence is granted, the same

may be made subject to stringent conditions.

7. Heard learned counsel for the petitioner and learned AGA for

the State and perused the material placed on record.

8. The scope of the present petition is confined to grant of

interim bail for a limited period on humanitarian grounds. The

petitioner is not seeking adjudication on merits of the allegations

levelled in the FIRs, nor is he seeking regular bail. The multiplicity

of criminal proceedings arising out of similar transactions, coupled

with the emergent medical condition of the petitioner's mother,

renders the present writ petition maintainable in exercise of

extraordinary jurisdiction of this Court for a limited and purpose-

specific relief.

9. Serious illness of a parent requiring surgical intervention has

consistently been recognized as a legitimate humanitarian ground

for temporary release, subject to appropriate safeguards. In the

present case, the medical record prima facie indicates that total

knee replacement surgery has been advised at the earliest. The

necessity of the petitioner's presence for facilitating admission,

(Uploaded on 26/02/2026 at 05:16:46 PM)

[2026:RJ-JD:10306] (4 of 5) [CRLW-463/2026]

surgery and immediate post-operative care cannot be lightly

brushed aside, particularly when the elder brother is stated to be

posted outside the State.

10. This Court is equally mindful of the nature of accusations and

the pendency of multiple FIRs against the petitioner. However,

interim bail for a short and regulated period, subject to stringent

conditions, is not likely to prejudice the ongoing proceedings. The

balance between the petitioner's right to life and family obligations

under Article 21 of the Constitution of India and the interests of

justice can be maintained by imposing strict safeguards.

11. Having regard to the totality of facts and circumstances, this

Court is of the considered opinion that the petitioner deserves to

be enlarged on interim bail for a limited period of 40 (forty) days

from the date of his actual release.

12. Accordingly, the writ petition is allowed to the extent

indicated hereinbelow. It is ordered that the petitioner shall be

released on interim bail for a period of 40 (forty) days from the

date of his actual release, in connection with FIR No.123/2024

registered at Police Station Mahamandir, Jodhpur East and other

FIRs detailed in Annexure-1, subject to the following conditions:

(a) The petitioner shall furnish a personal bond in the sum of ₹1,00,000/- (Rupees One Lakh only) with two sureties of ₹50,000/- (Rupees Fifty Thousand only) each, to the satisfaction of learned Chief Judicial Magistrate, Jodhpur Metro.

(b) The petitioner shall be released solely for the purpose of attending to the medical treatment, admission and proposed total

(Uploaded on 26/02/2026 at 05:16:46 PM)

[2026:RJ-JD:10306] (5 of 5) [CRLW-463/2026]

knee replacement surgery of his mother and related post-

operative care.

(c) The petitioner shall not misuse the liberty granted to him and shall not attempt to influence any witness or tamper with evidence in any manner.

(d) The petitioner shall intimate the concerned Investigating Officer about his place of stay during the period of interim bail and shall keep his mobile phone operational at all times.

(e) The petitioner shall surrender before the concerned jail authority immediately upon expiry of the interim bail period of 40 days, without fail.

13. It is made clear that the grant of interim bail is purely

temporary and on humanitarian grounds and shall not be

construed as an expression on the merits of the case(s) pending

against the petitioner.

(FARJAND ALI),J 248-Rashi/-

(Uploaded on 26/02/2026 at 05:16:46 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