Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Prakash Godara vs State Of Rajasthan (2026:Rj-Jd:2990)
2026 Latest Caselaw 762 Raj

Citation : 2026 Latest Caselaw 762 Raj
Judgement Date : 19 January, 2026

[Cites 3, Cited by 0]

Rajasthan High Court - Jodhpur

Prakash Godara vs State Of Rajasthan (2026:Rj-Jd:2990) on 19 January, 2026

Author: Kuldeep Mathur
Bench: Kuldeep Mathur
[2026:RJ-JD:2990]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
                S.B. Criminal Misc(Pet.) No. 9956/2025

Prakash Godara S/o Jagdish Lal, Aged About 37 Years, Resident
Of Tarad Niwas, Near Punjiab National Bank, Meera Chok,
Sriganganagar, Perranent Resident Of Dholipal, Ward No.- 14,
Near Dr. Jagdishs Street, Flanumangarh, Distt Hanumangarh.
                                                                    ----Petitioner
                                    Versus
1.       State Of Rajasthan, Through The Public Prosecutor
2.       Vandana Manda W/o Sushil Kumar Manda, Resident Of A-
         34,   Sky   High     Residence         Near      Hotel    U   D   Grand,
         Sriganganagar, Police Station Sadar, Dist Sriganganagar.
                                                                 ----Respondents


For Petitioner(s)         :     Mr. Rajendra Singh Charan
For Respondent(s)         :     Mr. Hanuman Ram Prajapati, PP



            HON'BLE MR. JUSTICE KULDEEP MATHUR

Order

19/01/2026

1. The instant criminal petition under Section 528 BNSS has

been filed by the petitioner seeking quashing of the FIR

No.519/2025 lodged at Police Station Sadar Ganganagar, District

Sri Ganganagar, for the offences punishable under Sections

316(2), 318(2) and 351(2) of BNS.

2. Heard learned counsel for the parties and perused the

material as made available to this Court.

3. This Court, upon a perusal of the case file and the impugned

FIR, prima facie finds that the offences alleged to have been

committed by the petitioner are either triable by a Court of

Magistrate and/or do not contain the maximum punishment of

more than seven years, and keeping in mind the provisions

(Uploaded on 19/01/2026 at 04:19:13 PM)

[2026:RJ-JD:2990] (2 of 2) [CRLMP-9956/2025]

contained in Section 35 BNSS (Sections 41, 41-A Cr.P.C.) as well

as the judgment passed by the Hon'ble Supreme Court in the case

of Arnesh Kumar vs. State of Bihar, reported in AIR 2014 SC

2756, the dictum of which squarely applies mutatis mutandis to

the present case, it is directed that in case, the arrest of the

petitioner is found to be absolutely necessary by the Investigating

Agency, instead of affecting the arrest of the petitioner at once, a

prior notice of 20 days shall be given to him so that he may

exercise his rights. Needless to say that the petitioner is not

precluded from ventilating his grievances before this Court or trial

Court, if occasion so arises, at an appropriate stage.

4. With the aforesaid direction, the misc. petition filed under

Section 528 BNSS as well as stay application are disposed of.

(KULDEEP MATHUR),J 1-divya/-

(Uploaded on 19/01/2026 at 04:19:13 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