Wednesday, 06, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Pappu Dangi vs State Of Rajasthan
2021 Latest Caselaw 6731 Raj

Citation : 2021 Latest Caselaw 6731 Raj
Judgement Date : 5 March, 2021

Rajasthan High Court - Jodhpur
Pappu Dangi vs State Of Rajasthan on 5 March, 2021
Bench: Vijay Bishnoi

HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR

S.B. Criminal Miscellaneous 8th Bail Application No. 2698/2021

Vikram Singh S/o Suryapal Singh, Aged About 28 Years, R/o Rajakheri, P.s. Y.d. Nagar, Dist. Mandsaur (M.p.). (At Present Lodged At Sub Jail, Sujangarh).

----Petitioner Versus State Of Rajasthan, Through Pp

----Respondent Connected With

S.B. Criminal Miscellaneous 3rd Bail Application No. 2699/2021

Pappu Dangi S/o Bhuwan Ji, Aged About 30 Years, R/o Paduni, P.s. Arnod, Dist. Pratapgarh. (At Present Lodged At Sub Jail, Sujangarh).

----Petitioner Versus State Of Rajasthan, Through Pp

----Respondent

For Petitioner(s) : Mr. R.K. Charan For Respondent(s) : Mr. Shrawan Bishnoi, PP

HON'BLE MR. JUSTICE VIJAY BISHNOI

Judgment / Order

05/03/2021

Heard learned counsel for the parties and perused

the material available on record.

The petitioner(s) has/have been arrested in FIR

No.35/2015 of Police Station Chapar, District Churu for

the offence(s) punishable under Section(s) 8/15, 25 and

(2 of 3) [CRLMB-2698/2021]

29 of the NDPS Act. He/she/they has/have preferred

this/these bail application(s) under Section 439 Cr.P.C.

Learned counsel for the petitioners has submitted

that the petitioners have falsely been implicated in this

case. It is argued that as per the prosecution story, huge

quantity of poppy straw was recovered from two co-

accused persons namely Chandrapal Singh and Dinesh

Singh while they were transporting the same in a truck.

It is alleged that the petitioners were escorting the said

truck and they were apprehended by the police after

several hours of recovery of the narcotic contraband. The

police have alleged that petitioners - Pappu Dangi and

Vikram Singh were in regular touch with co-accused

Chandrapal Singh on telephone, however, the I.O. Ranveer Singh (PW-3), in his court statements, has

specifically admitted that during the course of

investigation, he has failed to collect evidence of this

effect that there was any conversation on telephone

between petitioner - Vikram Singh and co-accused

Chandrapal Singh. The I.O. though has stated that

evidence of this effect is available on record that co-

accused Chandrapal Singh had conversation on telephone

with petitioner - Pappu Dangi, however later on, he has

admitted that no such call detail is available on record

and the certificate under Section 65-B of the I.T. Act is

also not available on record. Learned counsel for the

petitioners has argued that from the above piece of

evidence, it is clear that the prosecution has failed to

establish any connection of the petitioners with the co-

(3 of 3) [CRLMB-2698/2021]

accused persons, from whom huge quantity of narcotic

contraband was recovered. It is submitted that the

petitioners are in custody from 28.5.2015 and even after

completion of five years, trial of the case has not been

concluded. It is, thus, prayed that the petitioners may be

enlarged on bail.

Per contra, learned Public Prosecutor has opposed

the bail applications.

Having regard to the totality of the facts and

circumstances of the case, without expressing any

opinion on the merits of the case, I deem it just and

proper to grant bail to the petitioner(s) under Section

439 Cr.P.C.

Accordingly, this/these bail application(s) filed under Section 439 Cr.P.C. is/are allowed and it is directed that

petitioner(s) - Vikram Singh S/o Suryapal Singh and

Pappu Dangi S/o Bhuwan Ji shall be released on bail in

connection with FIR No.35/2015 of Police Station Chapar,

District Churu provided he/she/they execute(s) a

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

and solvent sureties of Rs.25,000/- each to the

satisfaction of learned trial court for his/her/their

appearance before that court on each and every date of

hearing and whenever called upon to do so till the

completion of the trial.

(VIJAY BISHNOI),J

36 - 37 ms rathore

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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter