Citation : 2026 Latest Caselaw 119 Raj
Judgement Date : 7 January, 2026
[2026:RJ-JD:655]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
S.B. Criminal Misc(Pet.) No. 10495/2025
Mukesh Kumar S/o Shri Vardaram Ji, Aged About 35 Years, R/o
Rampura Colony, Godiji, Bajaj Showroom Ke Pass Wali
Gali,jalore, Tehsil And District- Jalore, Rajasthan.
----Petitioner
Versus
1. State Of Rajasthan, Through Pp
2. Praveen Solanki S/o Shri Talsaramji Solanki, R/o
Ummedabad (Gol), Tehsil And District- Jalore, Rajasthan.
----Respondents
For Petitioner(s) : Mr. Kaushal Sharma
For Respondent(s) : Mr. H.S. Jodha, PP
HON'BLE MR. JUSTICE BALJINDER SINGH SANDHU
Order
07/01/2026
1. By way of filing the present criminal misc. petition, a challenge
has been made to the order dated 14.10.2025 passed by the
learned Additional Chief Judicial Magistrate No.2, Jalore, in
Criminal Regular Appeal No.292/2023.
2. Drawing attention of the Court towards the impugned order and
various documents attached with the case file, learned counsel for
the petitioner submitted that the petitioner is currently
unemployed and does not have any source of income to sustain
himself. Learned counsel thus prayed that since the petitioner is
facing financial crunch and is unable to satisfy the said condition
to deposit the 20% of the fine amount, the said condition being
discretionary, be removed. In support of his argument, learned
counsel has placed reliance upon the judgment rendered by the
(Uploaded on 09/01/2026 at 07:48:25 PM)
[2026:RJ-JD:655] (2 of 2) [CRLMP-10495/2025]
Hon'ble Supreme Court of India in the case of "Jamboo Bhandari
v. M.P. State Industrial Development Corporation Limited &
Ors.": (Criminal Appeal No(s). 2741 of 2023 [SLP (CRL)
No(s). 4927 of 2023]).
3. Learned counsel for the petitioner submitted that keeping in
view the law enshrined by the Hon'ble Supreme Court of India, a
suitable modification in the order dated 14.10.2025 may be made.
4. In view of aforesaid, the legal provisions of law ensued in this
regard by Hon'ble Supreme Court, this Court deems it just and
appropriate to dispose of the present criminal misc. petition by
making slight modification in the order dated 14.10.2025 passed
by the learned Additional Chief Judicial Magistrate No.2, Jalore, in
Criminal Regular Appeal No.292/2023. It is ordered that now, the
petitioner would deposit 5% of the cheque amount instead of 10%
of the fine amount as awarded by the trial Court within a period of
one month from the date of this order.
5. All pending applications, if any, shall stand disposed of.
(BALJINDER SINGH SANDHU),J 175-deep/-
(Uploaded on 09/01/2026 at 07:48:25 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!