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

Mahendra Singh vs State Of Rajasthan (2026:Rj-Jd:11489)
2026 Latest Caselaw 3623 Raj

Citation : 2026 Latest Caselaw 3623 Raj
Judgement Date : 10 March, 2026

[Cites 0, Cited by 0]

Rajasthan High Court - Jodhpur

Mahendra Singh vs State Of Rajasthan (2026:Rj-Jd:11489) on 10 March, 2026

[2026:RJ-JD:11489]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
                S.B. Criminal Misc(Pet.) No. 7300/2025

Mahendra Singh S/o Shri Chandan Singh, Aged About 35 Years,
R/o Village Post Kushit Tehsil Siwana District Balotra Raj
                                                                     ----Petitioner
                                      Versus
1.       State Of Rajasthan, Through Pp
2.       Damaram S/o Haru Ram, R/o Village And Tehsil Gida
         District Batotra Raj
                                                                   ----Respondents


For Petitioner(s)           :     None present
For Respondent(s)           :     Mr. V.S. Rajpurohit, PP



      HON'BLE MR. JUSTICE BALJINDER SINGH SANDHU

Order

10/03/2026

The instant Criminal Miscellaneous Petition has been

preferred by the petitioners under Section 528 of the Bharatiya

Nagarik Suraksha Sanhita, 2023, seeking quashing of FIR No.

228/2024 registered at Police Station Siwana, District Balotra, for

offences under Sections 115(2), 140(3), 142, 309(4), 126(2),

127(6) and 352 of the BNS and Sections 3(1)(r), 3(1)(s), 3(2)(v)

and 3(2)(va) of the SC/ST Act.

Learned Public Prosecutor has submitted a factual report

dated 09.03.2026, which is taken on record. As per the said

report, after thorough investigation in the matter, the police have

filed the challan before the competent Court.

(Uploaded on 10/03/2026 at 03:22:30 PM)

[2026:RJ-JD:11489] (2 of 2) [CRLMP-7300/2025]

This Court has considered the matter and, in view of the

aforesaid statement, is not inclined to interfere in the present

matter.

Accordingly, the present Criminal Miscellaneous Petition is

dismissed.

However, the petitioners shall be at liberty to raise all their

contentions before the competent Court at the appropriate stage.

All pending application(s), if any, stand disposed of.

(BALJINDER SINGH SANDHU),J 20-Hanuman/-

(Uploaded on 10/03/2026 at 03:22:30 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