Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Govind Singh vs Rakesh Kumar (2026:Rj-Jd:28)
2026 Latest Caselaw 41 Raj

Citation : 2026 Latest Caselaw 41 Raj
Judgement Date : 5 January, 2026

[Cites 0, Cited by 0]

Rajasthan High Court - Jodhpur

Govind Singh vs Rakesh Kumar (2026:Rj-Jd:28) on 5 January, 2026

Author: Farjand Ali
Bench: Farjand Ali
[2026:RJ-JD:28]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
                  S.B. Crml Leave To Appeal No. 239/2025

Govind Singh S/o Shri Manohar Lal, Aged About 42 Years, R/o
Sona Bal Vidyalaya Ki Gali Llai Nagar Sofia School Ke Samne
Thana Road Bikaner Rajasthan
                                                                      ----Appellant
                                       Versus
Rakesh Kumar S/o Shri Manohar Lal Arora, R/o Toliyasar Bhairuji
Ki Gali Bikaner Rajasthan
                                                                    ----Respondent


For Appellant(s)             :     None Present
For Respondent(s)            :     Mr. Shri Ram Chaudhary, PP



                  HON'BLE MR. JUSTICE FARJAND ALI

Order

05/01/2026

1. The present application seeking leave to appeal has been

placed before this Court for consideration.

2. It is trite that the grant of leave to appeal is a condition

precedent for the admission of an appeal and such leave is neither

automatic nor a matter of right, but rests within the discretionary

jurisdiction of the appellate Court. The purpose of seeking leave is

to obtain the Court's permission to assail the impugned judgment

before the appeal is formally entertained.

3. At the stage of consideration of leave, the Court is not

expected to undertake a detailed examination of the merits of the

case. The scope of scrutiny is confined to ascertaining whether the

proposed appeal discloses arguable issues, raises substantial

(Uploaded on 06/01/2026 at 06:13:43 PM)

[2026:RJ-JD:28] (2 of 2) [CRLLA-239/2025]

questions of law or fact, or otherwise demonstrates sufficient

cause warranting appellate interference

4. Upon perusal of the impugned judgment, it is revealed that a

cheque was allegedly issued by the accused-respondent in favour

of the petitioner, which, upon presentation, came to be

dishonoured on the ground of "Insufficiency of Funds" in the

account of the accused. From the material placed on record, this

Court finds that reasonable grounds exist to permit the appellant

to prefer an appeal against the impugned judgment.

5. This Court is satisfied that the proposed challenge is neither

frivolous nor vexatious and that the issues raised deserve

consideration by the appellate Court.

6. Accordingly, the instant application seeking leave to appeal is

allowed. The memo of leave to appeal shall be treated as an

appeal and shall be registered as such.

7. Opportunity of hearing shall be afforded to the respondent at

the time of hearing on the question of admission of the appeal.

8. Office is directed to proceed in accordance with law.

(FARJAND ALI),J 102-Mamta/-

(Uploaded on 06/01/2026 at 06:13:43 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