Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Rajesh Bhai Jat Alias Rajesh Kumar vs State Of Rajasthan (2026:Rj-Jd:12529)
2026 Latest Caselaw 3969 Raj

Citation : 2026 Latest Caselaw 3969 Raj
Judgement Date : 16 March, 2026

[Cites 7, Cited by 0]

Rajasthan High Court - Jodhpur

Rajesh Bhai Jat Alias Rajesh Kumar vs State Of Rajasthan (2026:Rj-Jd:12529) on 16 March, 2026

Author: Farjand Ali
Bench: Farjand Ali
[2026:RJ-JD:12529]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
                S.B. Criminal Misc(Pet.) No. 1399/2026

Rajesh Bhai Jat Alias Rajesh Kumar S/o Karan Singh, Aged About
46 Years, R/o Bhadesara, P.s. Bhiwani Sadar, District Bhiwani,
Haryana At Present Residing At In Front Of Hanuman Park
Vidhyanagar, Bhiwanai P.s. Industrial Area Bhiwani, District
Bhiwani Haryana
                                                                    ----Petitioner
                                    Versus
State Of Rajasthan, Through Pp
                                                                  ----Respondent


For Petitioner(s)         :     Mr. R.K. Charan
For Respondent(s)         :     Mr. N.S.Chandawat, Dy.G.A.



                HON'BLE MR. JUSTICE FARJAND ALI

Order

16/03/2026

1.By way of the present Misc. Petition, the petitioner has

invoked the inherent jurisdiction of this Court with the

primary objective of quashing the proceedings initiated by

the order dated 23.12.2025, passed by the learned Judicial

Magistrate, Revdar, District Sirohi, in relation to FIR No.

113/2023, under Sections 14/57 & 19/57, 54D of the Excise

Act. The petitioner seeks the annulment of the order

whereby he was declared an absconder, and a warrant of

arrest was issued against him. The petitioner contends that

the coercive measures undertaken were in clear

contravention of the procedural safeguards enshrined under

the law, and accordingly, prays for the setting aside of such

(Uploaded on 19/03/2026 at 05:35:31 PM)

[2026:RJ-JD:12529] (2 of 5) [CRLMP-1399/2026]

actions with appropriate directions to secure the ends of

justice.

2.Without delving into superfluous details, the facts pertinent

to the adjudication of the present petition are succinctly

summarized. FIR No.113/2023, lodged at Police Station

Revdar, District Sirohi, concerns the interception of a vehicle

and the subsequent recovery of a specified quantity of Indian

Made Foreign Liquor (IMFL). In the course of the incident,

one Devabhai, the alleged driver of the vehicle in question,

was taken into custody by the police authorities.

3.I have heard the learned counsel for the respective parties

and has examined the material made available on record.

4.According to the prosecution's case, the registered owner of

the truck from which the contraband liquor was allegedly

recovered is one Karmur Vishal S/o Ramabhai, resident of

Jamnagar, Gujarat. During the investigation, the authorities

sought to trace various links concerning the ownership and

transfer of the said vehicle, attempting to establish a chain of

transactions involving multiple intermediaries who were

purportedly involved in the sale or transfer of the vehicle

from one individual to another.

5.The material on record further reveals that, eventually, the

charge-sheet was filed against two individuals, namely,

Devabhai and Rameshbhai. However, the investigation

remains pending with respect to certain other persons,

including Mahipal @ Sanjay Jakhad and Bhaveshbhai.

(Uploaded on 19/03/2026 at 05:35:31 PM)

[2026:RJ-JD:12529] (3 of 5) [CRLMP-1399/2026]

Additionally, Karmur Vishal, the registered owner of the

vehicle, and one Puranmal were also mentioned in the

investigation. A thorough examination of the case diary and

accompanying documents, however, fails to substantiate any

specific or substantial allegations regarding the petitioner's

direct involvement in the alleged transportation of illicit

liquor.

6.Notably, the prosecution material does not provide

convincing evidence of the petitioner's participation in the

offense or a clear causal link attributable to him. The

connection that is sought to be established appears to be

tenuous and indirect, primarily resting upon transactional

links relating to the vehicle's ownership or transfer, rather

than any direct or substantive act of transporting or

possessing contraband liquor.

7.It is further disclosed in the order-sheet dated 23.12.2025

that the warrant of arrest issued against the petitioner under

Section 37 of the Police Act could not be executed and was

returned unserved. In light of this unexecuted warrant, the

learned Magistrate, instead of issuing a fresh warrant or

adopting alternative procedural measures to secure the

petitioner's presence, deemed it expedient to initiate

proceedings for declaring the petitioner an absconder.

8.Upon careful reflection of the factual backdrop and

procedural course adopted by the learned trial court, this

Court is of the firm view that the decision to initiate

(Uploaded on 19/03/2026 at 05:35:31 PM)

[2026:RJ-JD:12529] (4 of 5) [CRLMP-1399/2026]

proceedings for declaring the petitioner an absconder was

undertaken with undue haste, and in clear violation of the

procedural safeguards typically required before resorting to

such drastic measures. A declaration of abscondence

constitutes a severe coercive step, which must be preceded

by earnest and diligent attempts to secure the individual's

presence through legally sanctioned modes. Furthermore,

the material on record, prima facie, indicates that the

petitioner's involvement in the matter is primarily based on a

remote and derivative connection arising from the alleged

ownership or transfer of the vehicle, rather than any direct or

overt participation in the alleged act of transporting

contraband liquor.

9.In view of the above, and in an effort to strike a balance

between safeguarding the interests of the investigation and

ensuring the protection of procedural fairness, this Court

deems it just and proper to dispose of the present

miscellaneous petition with the following directions:

(a) The petitioner shall appear before the learned trial court

on or before 18.04.2026 and shall submit an application for

regular bail in accordance with the applicable provisions of

law.

(b) Upon the appearance of the petitioner before the trial

court, the proceedings initiated against him for declaring him

an absconder under Sections 82 to 85 of the Cr.P.C. shall be

immediately dropped.

(Uploaded on 19/03/2026 at 05:35:31 PM)

[2026:RJ-JD:12529] (5 of 5) [CRLMP-1399/2026]

c) The warrant of arrest issued against the petitioner shall

stand withdrawn forthwith.

(d) Upon the petitioner's appearance and submission of a

regular bail application, the petitioner shall be released on

bail on the same day, subject to the furnishing of appropriate

bail bonds to the satisfaction of the learned Magistrate.

(e) It is further directed that, until 18.04.2026, the petitioner

shall not be arrested in connection with the aforementioned

FIR.

10. In view of the above observations and directions, the

present miscellaneous petition stands disposed of.

Consequently, the stay application and all other pending

applications also stand disposed of in the same manner.

(FARJAND ALI),J 164-Mamta/-

(Uploaded on 19/03/2026 at 05:35:31 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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter