Citation : 2026 Latest Caselaw 365 Raj
Judgement Date : 12 January, 2026
[2026:RJ-JD:1390]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
S.B. Criminal Misc(Pet.) No. 9555/2025
Abhishek Chhipa S/o Prakash Chhipa, Aged About 25 Years,
Resident Of Potla, Sahada, Gangapur, District Bhilwara Raj..
----Petitioner
Versus
1. State Of Rajasthan, Through The Public Prosecutor.
2. Premlata W/o Shri Rameshwar Lal Regar, Resident Of
Potla, Sahada, Gangapur, District Bhilwara Raj..
----Respondents
For Petitioner(s) : Mr. Mahipal Singh Rathore
For Respondent(s) : Mr. Vikram Rajpurohit, PP
HON'BLE MR. JUSTICE BALJINDER SINGH SANDHU
Order
12/01/2026
1. After arguing for some time, learned counsel for the petitioner
does not want to press the instant criminal misc. petition. However,
he seeks liberty for the petitioners to submit a representation to the
concerned Superintendent of Police with appropriate directions to
decide the same and issue necessary instructions to the concerned
Investigating Officer.
2. Accordingly, the instant criminal misc. petition is disposed of
as not pressed with liberty to the petitioners to submit a detailed
representation to the concerned Superintendent of Police averring
therein all the grounds which have been raised in this petition within
a period of 07 days from the date of receipt of a copy of this order.
3. In the event, the representation is submitted, the concerned
Superintendent of Police is directed to minutely and objectively
consider the contents of the same and thereafter, issue necessary
(Uploaded on 12/01/2026 at 08:01:16 PM)
[2026:RJ-JD:1390] (2 of 2) [CRLMP-9555/2025]
instructions to the Investigating Officer. All the relevant documents
with the representation shall also be taken into consideration. The
representation shall be decided within a period of 30 days from the
date of receipt of the same. The parties will be at liberty to
approach this Court again, if grievance arises.
4. The offences alleged against the petitioner are under Section
74, 132, 351(2), 352 & 326(b) of BNS and Sections 3(1)(r) & 3(1)
(s) of the Scheduled Castes and Scheduled Tribes (Prevention of
Atrocities) Act, 1989. Thus, the provisions contained under Section
35 of BNSS (Sections 41 and 41A of the CrPC) are applicable
mutatis mutandis and the judgment rendered by Hon'ble Supreme
Court in the case of Arnesh Kumar v. State of Bihar [AIR 2014
SC 2756] applies squarely in the present case, therefore, it is
deemed appropriate to direct the investigating officer that in the
event, the offences are found to be proved and the arrest of the
petitioners is absolutely necessary, then instead of affecting arrest
at once, a prior notice of 15 days shall be given to the petitioner.
The petitioner shall be at liberty take up all the issued at
appropriate stage.
5. Stay petition also stands disposed of.
(BALJINDER SINGH SANDHU),J 144-deep/-
(Uploaded on 12/01/2026 at 08:01:16 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!