Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Santosh vs State Of Rajasthan
2026 Latest Caselaw 482 Raj

Citation : 2026 Latest Caselaw 482 Raj
Judgement Date : 14 January, 2026

[Cites 7, Cited by 0]

Rajasthan High Court - Jodhpur

Santosh vs State Of Rajasthan on 14 January, 2026

     HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                      JODHPUR
             S.B. Criminal Misc(Pet.) No. 10583/2025

Santosh W/o Anter Singh, Aged About 60 Years, Resident Of
Bhainsali, Hameerwas, Rajgarh, Dist - Churu.
                                                                   ----Petitioner
                                   Versus
1.     State Of Rajasthan, Through Pp
2.     Surendra     Sharma         Alias     Raghuveer          S/o    Surajbhan
       Sharma, Aged About 41 Years, R/o Bhainsali, Hameerwas,
       Rajgarh, Dist -Churu.
3.     Snehlata Alias Bula Devi W/o Surendra Sharma @
       Raghuveer,       Aged     About        36     Years,     R/o    Bhainsali,
       Hameerwas, Rajgarh, Dist -Churu.
                                                                ----Respondents
                             Connected With
              S.B. Criminal Misc(Pet.) No. 5284/2024
1.     Surendra Sharma @ Raghuveer S/o Surajbhan Sharma,
       Aged About 40 Years, R/o Bhainsli Hameerwas, Churu.
2.     Snehlata     @    Bula      Devi      W/o      Surendra        Sharma   @
       Raghuveer,       Aged      About        35     Years,     R/o    Bhainsli,
       Hameerwas, Churu.
                                                                  ----Petitioners
                                   Versus
1.     State Of Rajasthan, Through Pp
2.     Santosh S/o Anter Singh, R/o Bhainsli, Hameerwas,
       Churu.
                                                                ----Respondents


For Petitioner(s)        :     Dr. Rohit Kaswan
For Respondent(s)        :     Mr. H.S. Jodha, PP



     HON'BLE MR. JUSTICE BALJINDER SINGH SANDHU

Order

14/01/2026

(Uploaded on 16/01/2026 at 05:47:50 PM)

(2 of 3) [CRLMP-10583/2025]

1. After arguing for some time, learned counsel for the

petitioners 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

instructions to the Investigating Officer within 30 days thereof. All

the relevant documents with the representation shall also be taken

into consideration. The parties will be at liberty to approach this

Court again, if grievance arises.

4. Till 30 days from the date of filing of representation, the

petitioners shall not be arrested in connection with FIR

No.367/2023 registered at the Police Station Rajgarh, Distt. Churu.

5. The offences alleged against the petitioners are under Section

406, 420 & 120-B IPC. 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

(Uploaded on 16/01/2026 at 05:47:50 PM)

(3 of 3) [CRLMP-10583/2025]

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 petitioners.

The petitioners shall be at liberty take up all the issued at

appropriate stage.

6. Stay petition also stands disposed of.

(BALJINDER SINGH SANDHU),J 175-architp/-

(Uploaded on 16/01/2026 at 05:47:50 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