Citation : 2021 Latest Caselaw 10550 Raj
Judgement Date : 12 July, 2021
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Criminal Miscellaneous Bail Application No. 9082/2021
Gurpreet Singh @ Kala Singh S/o Surjeet Singh, Aged About 31 Years, R/o Ward No. 07, Lakhasar, P.s. Goluwala, Dist. Hanumangarh (Raj.). (At Present Lodged In District Jail, Hanumangarh)
----Petitioner Versus State Of Rajasthan, Through Pp
----Respondent Connected With S.B. Criminal Miscellaneous Bail Application No. 8244/2021 Dharamveer @ Sethi S/o Hanumanram, Aged About 30 Years, Resident Of Ward No. 05 Chak 63 Lnp Police Thana Gamudwali District Sriganganagar. (Presently Lodged In District Jail Hanumangarh).
----Petitioner Versus State, Through P.p.
----Respondent
For Petitioner(s) : Mr Vikram Singh Bhawla, Mr S.R.
Godara For Respondent(s) : Mr Shiv Kumar Bhati, Public Prosecutor
HON'BLE MR. JUSTICE SANJEEV PRAKASH SHARMA
Judgment / Order
12/07/2021
These bail applications have been filed by the petitioners
under Section 439 Cr.P.C. in connection with FIR No.129/2021
registered at Police Station, Goluwala, District Hanumangarh for
offence under Sections 8/22, 8/29 of the NDPS Act.
(2 of 2) [CRLMB-9082/2021]
Heard learned counsel for the petitioners as well as learned
Public Prosecutor and perused the entire material available on
record.
Learned counsel for the petitioners submit that recovery of
250 tablets have been shown from three persons and total weight
of the contraband is 232.5 grams while the commercial quantity is
250 grams. It is stated that the total recovery can not be
attributed to any single person.
Learned Public Prosecutor opposes the bail application and
submits that the investigation is still pending.
However, taking into consideration that no further recovery is
required to be made and looking to the total quantity of the
recovered contraband, without commenting on merits of the case,
I am inclined to release the petitioners on bail.
Accordingly, this bail application is allowed and it is ordered
that the accused petitioner - 1) Gurpreet Singh @ Kala Singh
s/o Surjeet Singh, 2) Dharamveer @ Sethi s/o Hanuman
Ram be released on bail under Section 439 Cr.P.C. in connection
with aforesaid FIR No.129/2021 registered at Police Station,
Goluwala, District Hanumangarh provided each of the petitioners
furnishes a personal bond of Rs.50,000/- with one surety in the
like amount each, to the satisfaction of the concerned Magistrate
with the stipulation that he shall comply with all the conditions laid
down under Section 437 (3) CrPC.
(SANJEEV PRAKASH SHARMA),J
47-48 MMA/-
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!