Wednesday, 20, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sahodra Dahariya vs State Of Chhattisgarh
2026 Latest Caselaw 640 Chatt

Citation : 2026 Latest Caselaw 640 Chatt
Judgement Date : 17 March, 2026

[Cites 1, Cited by 0]

Chattisgarh High Court

Sahodra Dahariya vs State Of Chhattisgarh on 17 March, 2026

Author: Ramesh Sinha
Bench: Ramesh Sinha
                                                              1




                                                                                 2026:CGHC:12759
                                                                                                 NAFR


                                    HIGH COURT OF CHHATTISGARH AT BILASPUR

                                                    MCRC No. 1527 of 2026

                         1.

Ramakumar Khande S/o Ramlal Khande Aged About 34 Years R/o Village Sonbarsa, P.S. Balouda, District Janjgir-Champa, C.G.

2. Ajay Diwakar S/o Kamod Diwakar Aged About 28 Years R/o Village Sonbarsa, P.S. Balouda, District Janjgir-Champa, C.G.

--- Applicants versus State of Chhattisgarh Through The Police Station Sariya, District Sarangarh- Bilaigarh, C.G.

--- Non-Applicant

Digitally signed by

PREETI PREETI KUMARI KUMARI Date:

2026.03.18 Sahodra Dahariya Son Of Santosh Dahariya Aged About 29 Years Caste - 12:44:43 +0530 Satnami, Resident of Village Amartal Gatepara, Post - Tilai, P.S. - Akaltara, District - Chhattisgarh.

--- Applicant Versus State Of Chhattisgarh Through Station House Officer, Police Station Sariya, District - Sarangarh-Bilaigarh, Chhattisgarh.

--- Non-Applicant For Applicants (in MCRC No. :Mr. Ankit Singh, Advocate. 1527/2026) For Applicant (in MCRC No. :Mr. Banhiman Roy, Advocate. 1981/2026) For Non-Applicant/State :Mr. Shubham Bajpai, Panel Lawyer.

Hon'ble Shri Ramesh Sinha, Chief Justice Order on Board

17.03.2026

1. Since the above-mentioned two bail applications arise out of same crime

number, they are clubbed and heard together and are being disposed of

by this common order.

2. These are the First bail applications filed under Section 483 of the

Bharatiya Nagarik Suraksha Sanhita, 2023 for grant of regular bail to the

applicants who have been arrested in connection with

Crime No. 08/2026 registered at Police Station - Sariya, District -

Sarangarh-Bilaigarh for the offence punishable under Section 20 (B) of

Narcotic Drugs and Psychotropic Substance Act, 1985.

3. As per the prosecution story, in brief, 07.01.2026, the police received

information from an informant that certain unknown persons were

transporting illegal contraband in their vehicle, a Black Pulsor Motorcycle

bearing registration No. CG11BG4857. Acting on the said information,

the police seized 7.250 kg of contraband ganja from possession of the

applicants at the place of incident, prepared the seizure memo, and

registered the offence against the applicants for the alleged offence

punishable under Section 20(B) of the N.D.P.S. Act thereafter police has

been registered case offence under section 20(B) of NDPS ACT.

4. Learned counsel for the applicants submits that the applicants are

innocent and have been falsely implicated in that case. They also submits

that the alleged contraband Ganja has not been recovered from exclusive

possession of the applicants, further, the applicants have no previous

criminal antecedents, further the charge-sheet has been filed and they

are in jail since 07.01.2026 and 09.02.2026. Hence, they prays for grant

of bail.

5. Learned State counsel opposes the bail application and submits that the

charge-sheet has already been filed in the present case. He further

submits that the contraband article seized from the present applicants is

below commercial quantity. It is also submitted that one of the applicants,

namely, Ramkumar Khande, has a previous criminal antecedent under

Istagasa, whereas the remaining applicants have no prior criminal

antecedents.

6. I have heard learned counsel for the State and perused the material

available on record.

7. Considering the facts and circumstances of the case, nature and gravity

of allegation made against the applicants and the fact that the contraband

article which has been seized from the present applicants, is less than

the commercial quantity, further one of the applicants, namely,

Ramkumar Khande, has a previous criminal antecedent under Istagasa,

whereas the remaining applicants have no prior criminal antecedents, the

charge-sheet has been filed in the present case before the competent

Court and the applicants are in jail since 07.01.2026 and 09.02.2026,

therefore, this Court is of the view that the applicants are entitled to be

released on bail in this case.

8. Accordingly the bail applications are allowed. Let the applicant Nos. 1

and 2 - Ramkumar Khande and Ajay Diwarkar (MCRC No.

1527/2026), Sahodra Dahariya (MCRC No. 1981/2026) involved in

Crime No. 08/2026 registered at Police Station - Sariya, District -

Sarangarh-Bilaigarh for the offence punishable under Section 20 (B) of

Narcotic Drugs and Psychotropic Substance Act, 1985, be released on

bail on their furnishing a personal bond with two sureties each in the

like amount to the satisfaction of the court concerned with the following

conditions:-

(i) The applicants shall file an undertaking to the effect that they shall not seek any adjournment on the dates fixed for evidence when the witnesses are present in court. In case of default of this condition, it shall be open for the trial court to treat it as abuse of liberty of bail and pass orders in

accordance with law.

(ii) The applicants shall remain present before the trial court on each date fixed, either personally or through their counsel. In case of their absence, without sufficient cause, the trial court may proceed against them under Section 269 of BNS.

(iii) In case, the applicants misuse the liberty of bail during trial and in order to secure their presence proclamation under Section 84 of BNSS is issued and the applicants fails to appear before the court on the date fixed in such proclamation, then, the trial court shall initiate proceedings against them, in accordance with law, under Section 209 of BNS.

(iv) The applicants shall remain present, in person, before the trial court on the dates fixed for (i) opening of the case, (ii) framing of charge and (iii) recording of statement under Section 351 of BNSS. If in the opinion of the trial court absence of the applicants are deliberate or without sufficient cause, then it shall be open for the trial court to treat such default as abuse of liberty of bail and proceed against them in accordance with law.

9. Office is directed to send a certified copy of this order to the trial Court

concerned forthwith for necessary information and compliance.

Sd/-

(Ramesh Sinha) Chief Justice

Preeti

 
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 : MAIMS

 
 
Latestlaws Newsletter