Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mehar Singh @ Kala vs State
2022 Latest Caselaw 7867 Raj

Citation : 2022 Latest Caselaw 7867 Raj
Judgement Date : 25 May, 2022

Rajasthan High Court - Jodhpur
Mehar Singh @ Kala vs State on 25 May, 2022
Bench: Manoj Kumar Garg

HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Criminal Miscellaneous Bail Application No. 5938/2022

1. Mehar Singh @ Kala S/o Natha Singh, Aged About 28 Years, B/c Majbi Sikh, R/o Galamiwala, Teh. Firozpur Dist. Firozpur, Punjab.

2. Gurvinder Singh S/o Jaswant Singh, Aged About 28 Years, B/c Jat Sikh, R/o Kherapind, Teh. Tarantaran Dist. Tarantaran, Punjab. (At Present Lodged In Dist. Jail, Churu).

----Petitioners Versus State, Through Pp

----Respondent Connected With S.B. Criminal Miscellaneous Bail Application No. 867/2022 Mangilal S/o Bherulal, Aged About 46 Years, R/o Chamaro Ka Mohalla, Harnawada, District Jhalawar, Rajasthan. (Presently Lodged In Churu Jail)

----Petitioner Versus State, Through Pp

----Respondent

For Petitioner(s) : Mr. Vikas Bijarnia Mr. Shreekant Verma For Respondent(s) : Mr. Muktiyar Khan, PP

HON'BLE MR. JUSTICE MANOJ KUMAR GARG

Order

25/05/2022

The petitioners have been arrested in connection with FIR

No.36/2020 of Police Station Bhanipura, District Churu for the

offence punishable under Sections 8/15, 18, 8/18 of NDPS Act. They

(2 of 3) [CRLMB-5938/2022]

have preferred these two separate bail application under Section 439

Cr.P.C.

Counsel for the petitioners submits that total 940 kgs. poppy

husk in 47 plastic bags, 40 kgs. Poppy straw in two bags and 1.200

kgs opium in two plastic packets were recovered from the truck and

thereafter the Investigating Officer after taking samples of

contraband from all the bags, mixed the same and took a sample

and sent the same for FSL. Counsel has placed reliance upon the

judgments rendered in the cases of Netram Vs. State of Rajasthan

reported in 2014(2) WLN 394 (Raj.) and Nagu Singh Vs. State of

Rajasthan reported in 2016(3) WLN 310 (Raj.) and upon the orders

of this Court in SB Cr. Misc. Bail Application No.1603/2018, Ram Lal

Vs. State decided on 27.02.2018 and SB Cr. Misc. Bail Application

No.4299/2018, Bheru Lal Vs. State decided on 30.07.2018, in the

said cases also the samples were taken from all the bags and only

two samples were sent for FSL and this Court granted bail to the

accused. Counsel submits that the case of the present petitioners is

also identical to that of the reported case and no other criminal case

has been registered against the petitioners. The petitioners are in

custody since long and trial of the case will take sufficient long time

to be concluded. In these circumstances, the bail application may be

allowed and the petitioners may be released on bail.

Learned Public Prosecutor has vehemently 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 accused petitioners under

Section 439 Cr.P.C.

(3 of 3) [CRLMB-5938/2022]

Accordingly, both the bail applications filed under Sec.439

Cr.P.C. are allowed and it is directed that petitioners (1) Mehar Singh

@ Kala S/o Natha Singh, (2) Gurvinder Singh S/o Jaswant Singh,

& (3) Mangilal S/o Bherulal shall be released on bail in connection

with FIR No.36/2020 of Police Station Bhanipura, District Churu

provided each of them executes a personal bond in a sum of

Rs.2,00,000/- with two sound and solvent sureties of Rs.1,00,000/-

each to the satisfaction of learned trial court for 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.

(MANOJ KUMAR GARG),J 133-134 MS/-

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