Citation : 2026 Latest Caselaw 3989 Raj
Judgement Date : 16 March, 2026
[2026:RJ-JD:12337]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
S.B. Criminal Miscellaneous Interim Bail Application No.
3222/2026
Sohanram S/o Jetaram, Aged About 30 Years, R/o Basni Jhutha
Ps Luni Dist Jodhpur. (Lodged In Central Jail Jodghpur)
----Petitioner
Versus
State Of Rajasthan, Through Pp
----Respondent
For Petitioner(s) : Mr. Vijay Raj Bishnoi
For Respondent(s) : Mr. Narendra Gehlot, PP
HON'BLE MR. JUSTICE KULDEEP MATHUR
Order
16/03/2026 The instant bail application under Section 483 of the BNSS
has been filed on behalf of the petitioner seeking interim bail for a
period of two months on the ground of performing the last rites
and rituals of his deceased grandmother.
This Court, after perusing the case file and the material
available on record, finds that the petitioner is facing trial for the
offences punishable under Sections 302 and 120-B of the IPC. The
ground urged by the petitioner for seeking interim bail is the
demise of his grandmother and his desire to participate in the last
rites and rituals.
However, from the submissions made and the material
placed before the Court, it appears that there are other family
members available who are capable of performing the said last
rites and rituals. In such circumstances, the personal presence of
(Uploaded on 16/03/2026 at 06:38:21 PM)
[2026:RJ-JD:12337] (2 of 2) [CRLMB-3222/2026]
the petitioner does not appear to be indispensable for the
performance of the said ceremonies.
It is also pertinent to note that interim bail is granted only in
exceptional circumstances when the Court is satisfied that
sufficient and compelling grounds exist. In the present case, the
ground urged by the petitioner does not constitute such
exceptional circumstances warranting the grant of interim bail,
particularly in view of the seriousness of the offence alleged
against him.
Accordingly, this Court is of the considered opinion that no
sufficient ground is made out for granting interim bail to the
petitioner.
Hence, the present interim bail application stands rejected.
(KULDEEP MATHUR),J 258-divya/-
(Uploaded on 16/03/2026 at 06:38:21 PM)
Powered by TCPDF (www.tcpdf.org)
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!