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

Arvind vs State Of Rajasthan (2026:Rj-Jd:13598)
2026 Latest Caselaw 4377 Raj

Citation : 2026 Latest Caselaw 4377 Raj
Judgement Date : 23 March, 2026

[Cites 1, Cited by 0]

Rajasthan High Court - Jodhpur

Arvind vs State Of Rajasthan (2026:Rj-Jd:13598) on 23 March, 2026

Author: Praveer Bhatnagar
Bench: Praveer Bhatnagar
[2026:RJ-JD:13598]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
     S.B. Criminal Miscellaneous Bail Application No. 3000/2026
1.       Arvind S/o Sandeep Kumar, Aged About 29 Years,
         Gaguwala, Ps Muklawa, Tehsil Raisinghnagar, District Sri
         Ganganagar, Raj. (At Present Lodged In Central Jail, Sri
         Ganganagar)
2.       Naveen Kumar S/o Rubichandra, Aged About 27 Years, 71
         N.p. Ps Sameja Kothi, Tehsil Raisinghnagar, District Sri
         Ganganagar, Raj. (At Present Lodged In Central Jail, Sri
         Ganganagar)
                                                                  ----Petitioners
                                    Versus
State Of Rajasthan, Through Pp
                                                                 ----Respondent
                              Connected With
     S.B. Criminal Miscellaneous Bail Application No. 2441/2026
Amandeep Singh S/o Saudagar Singh, Aged About 31 Years,
Resident Of Ravi Chowk Ward No 08 Purani Aabadi Sri
Ganganagar District Sri Ganganagar Rajasthan (At Present
Lodged In Central Jail Sri Ganganagar)
                                                                   ----Petitioner
                                    Versus
State Of Rajasthan, Through Pp
                                                                 ----Respondent
     S.B. Criminal Miscellaneous Bail Application No. 2757/2026
Kapil Kumar S/o Shivchandra, Aged About 25 Years, R/o 15 Z,
P.s. Matili Rathan, District- Shri Ganganagar. At Present Lodged
In Central Jail Shri Ganganagar.
                                                                   ----Petitioner
                                    Versus
State Of Rajasthan, Through Pp.
                                                                 ----Respondent


For Petitioner(s)         :     Mr. Deepak Pareek
                                Mr. D.S. Gharsana
                                Mr. S.R. Godara
For Respondent(s)         :     Mr. Hanuman Prjapati, PP



                      (Uploaded on 24/03/2026 at 10:28:05 AM)
                     (Downloaded on 24/03/2026 at 08:41:28 PM)
 [2026:RJ-JD:13598]                   (2 of 4)                    [CRLMB-3000/2026]


         HON'BLE MR. JUSTICE PRAVEER BHATNAGAR

Order

23/03/2026

1. These instant bail applications have been filed under Section

483 BNSS on behalf of accused-petitioners. The petitioners have

been arrested in connection with FIR No.37/2026 registered at

Police Station Sadul Sahar, District Ganganagar for the offence(s)

under Sections 3, 25(1-B)(a), 25(6), 7, 25 of Arms Act.

2. Learned counsel for the accused-petitioners submits that the

accused-petitioners have falsely been implicated in this case. It is

contended by learned counsel for the petitioner that the recovery

of the fire arm along with the cartridges were effected from the

other co-accused Shyam Sunder and no recovery has been

effected from the petitioners' possession. The petitioners have

been named only on the basis of the disclosure statements of the

other co-accused. There is no substantive evidence available on

record which shows that the petitioners have supplied or were

involved in supply of fire arms. The accused-petitioners are in

custody since long and the trial/investigation of the case may take

considerable time, therefore, these bail applications of the

accused-petitioners may be allowed.

3. Learned Public Prosecutor has vehemently opposed these

bail applications and contends that the petitioners are habitual

offenders and against them several cases under various offences

were registered, therefore, considering their conduct, their bail

applications deserves dismissal.

4. Heard and perused the material available on record.

(Uploaded on 24/03/2026 at 10:28:05 AM)

[2026:RJ-JD:13598] (3 of 4) [CRLMB-3000/2026]

5. Considering the fact that the recovery of fire arm and

cartridges were effected from the other co-accused Shyam Sunder

and apart from the disclosure statement of the co-accused, there

is no other substantive evidence available on record indicating

petitioners' involvement in the alleged crime. The accused-

petitioners are in custody since long and the trial/investigation of

the case may take considerable time, therefore, without

commenting anything on the merits of the case, I deem it just and

proper to enlarge the accused-petitioners on bail.

6. Accordingly, these bail applications under Section 483 BNSS

are allowed and it is ordered that the accused-petitioners namely:

1. Arvind S/o Sandeep Kumar, (2) Naveen Kumar S/o

Rubichandra, (3) Amandeep Singh S/o Saudagar Singh and

(4) Kapil Kumar S/o Shivchandra, in connection with FIR

No.37/2026 registered at Police Station Sadul Sahar, District

Ganganagar, shall be enlarged on bail provided each of them

furnishes a personal bond in the sum of Rs.50,000/- with two

sureties of Rs.25,000/- each to the satisfaction of the learned trial

Judge for their appearance before the court concerned on all the

dates of hearing and as and when called upon to do so. The

learned trial Judge shall also verify the address and the contact

details of the surety through concerned SHO before releasing the

accused-petitioners on bail.

7. The accused-petitioners are also directed to mark their

presence on 25th of every month till conclusion of trial before the

concerned police station. The SHO of the concerned police station

is directed to maintain a regular register marking the presence of

the accused-petitioners and shall send the presence report of the

(Uploaded on 24/03/2026 at 10:28:05 AM)

[2026:RJ-JD:13598] (4 of 4) [CRLMB-3000/2026]

accused-petitioners on the same day to the concerned Trial Court

without any delay. In case of any breach to the aforementioned

conditions, the learned Public Prosecutor shall be free to move the

application against the accused-petitioners for cancellation of the

bail before the concerned Court.

8. The accused-petitioners are also directed to submit their

present address along with the mobile number to the concerned

SHO within a period of 7 days from their release and the

concerned SHO shall verify the said address and the mobile

number. In case if the petitioners changes their address or mobile

number, they shall submit the same before the concerned SHO so

also before the concerned learned Trial Court.

9. A copy of this order shall be sent to the concerned SHO for

its strict compliance.

(PRAVEER BHATNAGAR),J 88-AnilKC/-

(Uploaded on 24/03/2026 at 10:28:05 AM)

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