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

Sabir Ali vs State Of Rajasthan (2026:Rj-Jd:13683)
2026 Latest Caselaw 4319 Raj

Citation : 2026 Latest Caselaw 4319 Raj
Judgement Date : 23 March, 2026

[Cites 11, Cited by 0]

Rajasthan High Court - Jodhpur

Sabir Ali vs State Of Rajasthan (2026:Rj-Jd:13683) on 23 March, 2026

Author: Praveer Bhatnagar
Bench: Praveer Bhatnagar
[2026:RJ-JD:13683]

       HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                        JODHPUR
     S.B. Criminal Miscellaneous Bail Application No. 13007/2025
1.       Sabir Ali S/o Shri Alim Khan, Aged About 50 Years, Near
         Bal Niketan School Dhobi Talai Bikaner
2.       Shiv Shankar S/o Shri Kishan, Aged About 25 Years, Road
         No 7 Industrial Area Bikaner
3.       Balkishan S/o Shri Poonamchand, Aged About 44 Years,
         Near Panchmukha Hanuman Ji Mandir Rani Bazar Bikaner
                                                                  ----Petitioners
                                    Versus
State Of Rajasthan, Through Pp
                                                                 ----Respondent
                              Connected With
     S.B. Criminal Miscellaneous Bail Application No. 13009/2025
1.       Sabir Ali S/o Shri Alim Khan, Aged About 50 Years, Near
         Bal Niketan School Dhobi Talai Bikaner
2.       Shiv Shankar S/o Shri Kishan, Aged About 25 Years, Road
         No. 7 Industrial Area Bikaner
3.       Balkishan S/o Shri Poonamchand, Aged About 44 Years,
         Near Panchmukha Hanuman Ji Mandir Rani Bazar Bikaner
                                                                  ----Petitioners
                                    Versus
State Of Rajasthan, Through Pp
                                                                 ----Respondent


For Petitioner(s)         :     Mr. Shreedhar Purohit
For Respondent(s)         :     Mr. Urja Ram Kalbi, PP
                                Mr. Deepak Menaria, for complainant


         HON'BLE MR. JUSTICE PRAVEER BHATNAGAR

Order

23/03/2026

1. Learned counsel for the petitioners submits that qua the

petitioners No.1 - Sabir Ali and No.2 - Shiv Shankar, the

anticipatory bail applications have rendered infructuous.

(Uploaded on 24/03/2026 at 02:35:34 PM)

[2026:RJ-JD:13683] (2 of 4) [CRLMB-13007/2025]

2. In view of the submission made, the anticipatory bail

applications qua the petitioners No.1 - Sabir Ali and No.2 - Shiv

Shankar are dismissed as having become infructuous.

3. Apprehending the arrest the petitioner No.3 - Balkishan in

connection with FIR No. 480/2023 registered at Police Station

Sadar Bikaner, District Bikaner for the offence(s) under Sections

420, 467, 468, 471, 406, 120-B of IPC and FIR No. 492/2023

registered at Police Station Sadar Bikaner, District Bikaner for the

offence(s) under Sections 420, 406, 467, 468, 471, 120-B, 447 of

IPC respectively, the accused-petitioner No.3 has preferred these

anticipatory bail applications under Section 438 Cr.PC (Now 482

BNSS).

4. Learned counsel for the accused-petitioner No.3 submits that

accused-petitioner has falsely been implicated in this case solely

on the basis of the matrimonial dispute occurred between

petitioner No.3 and his wife (complainant). It is argued that the

matter is exclusively triable by Magistrate, the accused-petitioner

is ready and willing to cooperate with the investigation and

custodial interrogation of the accused-petitioner is not required,

therefore, anticipatory bail applications of the accused-petitioner

may be allowed.

5. Learned counsel for the petitioner placed reliance on the

judgment dated 16.08.2021, passed by the Hon'ble Supreme

Court in the case of Siddharth Vs. The State of Uttar

Pradesh; Criminal Appeal No.838/2021.

6. Per contra, learned counsel for the complainant submits that

the petitioner No.2 forged a power of attorney with regard to

complainant's immovable property, and thereafter, gifted the

(Uploaded on 24/03/2026 at 02:35:34 PM)

[2026:RJ-JD:13683] (3 of 4) [CRLMB-13007/2025]

property to his own brother, thus, the petitioners have committed

offence under Section 467, 468, 471 read with 120B of the IPC.

The offences committed by the petitioners are punishable with life

imprisonment and other sentence, therefore, considering the

aforesaid facts, the anticipatory bail applications of the petitioner

deserves dismissal.

7. Learned Public Prosecutor has submitted the factual report

and also vehemently opposed the anticipatory bail applications.

8. Heard and perused the material available on record.

9. Pursuant to the Court's order, the petitioner No.3 appeared

before the investigating officer and submitted the alleged forged

documents. The Hon'ble Apex Court in the case of Siddharth

(supra) held that merely because an arrest can be made because

it is lawful does not mandate that arrest must be made. A

distinction must be made between the existence of the power to

arrest and the justification for exercise of it. If arrest is made

routine, it can cause incalculable harm to the reputation and self-

esteem of a person. If the Investigating Officer has no reason to

believe that the accused will abscond or disobey summons and

has, in fact, throughout cooperated with the investigation, then

there should not be a compulsion on the officer to arrest the

accused. Therefore, considering the aforesaid facts, this Court

deem it just and proper to allow the anticipatory bail applications

of the accused-petitioner.

10. Accordingly, these anticipatory bail applications under

Section 438 (Now 482 BNSS) are allowed and it is ordered that in

the event of arrest of the petitioner No.3 Balkishan S/o Shri

Poonam Chand, in connection with FIR No. 480/2023 registered

(Uploaded on 24/03/2026 at 02:35:34 PM)

[2026:RJ-JD:13683] (4 of 4) [CRLMB-13007/2025]

at Police Station Sadar Bikaner, District Bikaner for the offence(s)

under Sections 420, 467, 468, 471, 406, 120-B of IPC and FIR No.

492/2023 registered at Police Station Sadar Bikaner, District

Bikaner for the offence(s) under Sections 420, 406, 467, 468,

471, 120-B, 447 of IPC respectively, he shall be released on bail,

provided he furnishes a personal bond in the sum of Rs.50,000/-

with two sureties in the sum of Rs.25,000/- each to the

satisfaction of the S.H.O/I.O/Arresting Officer of the concerned

Police Station on the following conditions:-

(i) that the petitioner No.3 shall make himself available for interrogation by a police officer as and when required;

(ii) that the petitioner No.3 shall not directly or indirectly make any inducement, threat or promise to any person acquainted with the facts of the case so as to dissuade them from disclosing such facts to the court or any police officer, and

(iii) that the petitioner No.3 shall not leave India without previous permission of the court.

(PRAVEER BHATNAGAR),J 115-116/AnilKC/-

(Uploaded on 24/03/2026 at 02:35:34 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