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

Rohidas vs State Of Rajasthan (2026:Rj-Jd:10434)
2026 Latest Caselaw 3306 Raj

Citation : 2026 Latest Caselaw 3306 Raj
Judgement Date : 26 February, 2026

[Cites 6, Cited by 0]

Rajasthan High Court - Jodhpur

Rohidas vs State Of Rajasthan (2026:Rj-Jd:10434) on 26 February, 2026

[2026:RJ-JD:10434]

          HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                           JODHPUR
      S.B. Criminal Miscellaneous Bail Application No. 2579/2026

1.          Rohidas S/o Shri Bhimrav, Aged About 24 Years, Resident
            Of   Village     Kumbhari          Ps    Bhokardan         District   Jalana
            Maharastra (Presently Lodged In Sub Jail Kushalgarh
            Banswara)
2.          Vaibhav S/o Shri Haridas, Aged About 20 Years, Resident
            Of Kumbhari Ps Bhokardan District Jalana Maharastra
            (Presently Lodged In Sub Jail Kushalgarh Banswara)
3.          Eknath Mori S/o Nanisha, Aged About 19 Years, Resident
            Of Kumbhari Ps Bhokardan District Jalana Maharastra
            (Presently Lodged In Sub Jail Kushalgarh Banswara)
4.          Raju S/o Shri Devidas, Aged About 20 Years, Resident Of
            Kumbhari       Ps    Bhokardan           District      Jalana   Maharastra
            (Presently Lodged In Sub Jail Kushalgarh Banswara)
                                                                        ----Petitioners
                                          Versus
State Of Rajasthan, Through PP
                                                                       ----Respondent


For Petitioner(s)               :     Mr. Shambhoo Singh Rathore
For Respondent(s)               :     Mr. N.S. Chandwat, PP



                 HON'BLE MR. JUSTICE SUNIL BENIWAL

Order

26/02/2026

1. This application for bail has been filed by the petitioners

under Section 483 of BNSS (old Section 439 of Cr.P.C.). The

requisite details of the matter are tabulated herein below:

S.No.                             Particulars of the Case

     2.    Date of lodging FIR                                 04.02.2026
     3.    Concerned Police Station                            Kushalgarh
     4.    District                                            Banswara
     5.    Offences alleged in the FIR                         Sections 5, 6 and 8 of


(Uploaded on 26/02/2026 at 05:18:48 PM)

[2026:RJ-JD:10434] (2 of 3) [CRLMB-2579/2026]

Rajasthan Bovine Animal (Prohibition of Slaughter and Regulation of Temporary Migration or Export) Act, 1995

6. Offences added, if any Sections 3 and 8 of Rajasthan Bovine Animal (Prohibition of Slaughter and Regulation of Temporary Migration or Export) Act, 1995

2. Learned counsel for the petitioners submits that the

petitioners have been falsely implicated in the case and false

allegations have been levelled against them. The offences alleged

are triable by Magistrate and there is no criminal antecedent

against the petitioners. He further submits that the petitioners

have been arrested merely on apprehension that bovine animals

were being carried or being taken for the purpose of slaughtering.

The petitioners are in judicial custody since 05.02.2026 and the

trial will take sufficiently long time, therefore, they deserve to be

enlarged on bail.

3. Learned Public Prosecutor vehemently opposes this bail

application.

4. Heard learned counsel for the petitioners and learned Public

Prosecutor and perused the material available on record.

5. Having considered the rival submissions, facts and

circumstances of this case so also the fact that the petitioners

were arrested merely on apprehension that bovine animals were

being carried or being taken for the purpose of slaughtering so

also the fact that the offences alleged are triable by Magistrate

and the petitioners have no criminal antecedents, in the

(Uploaded on 26/02/2026 at 05:18:48 PM)

[2026:RJ-JD:10434] (3 of 3) [CRLMB-2579/2026]

considered opinion of this Court, no fruitful purpose would be

served by keeping the petitioners behind the bars for an indefinite

period as the trial will take sufficiently long time. Thus, without

expressing any opinion on merits/demerits of the case, this Court

is of the opinion that the bail application filed by the petitioners

deserves to be accepted.

6. Accordingly, the bail application filed under Section 483 of

BNSS is allowed. It is ordered that petitioners- 1. Rohidas S/o

Shri Bhimrav, 2. Vaibhav S/o Shri Haridas, 3. Eknath Mori

S/o Nanisha and 4. Raju S/o Shri Devidas shall be released

on bail in connection with the aforesaid FIR; provided they

execute personal bond in the sum of Rs.50,000/- each with two

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

of learned trial Court for their appearance before that Court on

each and every date of hearing and whenever called upon to do so

till the completion of the trial.

7. 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 26-Ashutosh/-

(Uploaded on 26/02/2026 at 05:18:48 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