Citation : 2023 Latest Caselaw 5930 Raj
Judgement Date : 16 August, 2023
[2023:RJ-JD:25842]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODH-
PUR S.B. Criminal Revision Petition No. 1051/2023
Jasnath S/o Shri Kishannath, Aged About 21 Years, R/o Kikasar, Tehsil Sardarshahar, Dist. Churu.
----Petitioner
Versus
State Of Rajasthan, Through Pp
----Respondent
For Petitioner(s) : Mr. Jaipal Singh
For Respondent(s) : Mr. SK Bhati, PP
HON'BLE MR. JUSTICE FARJAND ALI
Order
16/08/2023
1. By way of filing of the instant criminal revision petition, chal-
lenge has been made to the order dated 08.08.2023 passed by
the learned Special Judge (NDPS Cases) (Additional Session
Judge) Sardarshahar, District - Churu in Criminal Misc. Case
No.30/2023 whereby the prayer made by the petitioner for releas-
ing the vehicle in question (Motor Cycle) bearing registration No.
RJ 10 SN 4998, has been declined.
2. Learned counsel for the petitioner submits that he is the
owner of the vehicle in question which has been seized by the Po-
lice Officers. He submits that the petitioner being the owner of the
vehicle in question, is the person best entitled to get back the pos-
session of the seized property. There is no other person claiming
supurdagi of the same.
3. Learned Public Prosecutor opposed the instant criminal revi-
sion petition.
[2023:RJ-JD:25842] (2 of 2) [CRLR-1051/2023]
4. Considering the submissions and following the judgment ren-
dered by Hon'ble the Supreme Court in the case of Sunderbhai
Ambalal Desai Vs. State of Gujarat, reported in AIR 2003 SC
638 and the order dated 18.11.2022 passed by the Hon'ble
Supreme Court in Criminal Appeal No. 2005/2022 [SLP (Crl.)
No.7280/2022) titled as Sainaba Vs. The State of Kerala &
Anr., wherein, the vehicle involved in a crime under NDPS Act was
directed to be released on terms and conditions to be determined
by the Special Court, the revision petition is allowed and this Court
deems it just and appropriate to release the vehicle in question in
favour of the petitioner on interim custody till conclusion of the
trial provided he furnishes a Supurdaginama of Rs. 50,000/- and
surety of like amount to the satisfaction of the Court below.
(FARJAND ALI),J 193-raksha/-
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!