Citation : 2023 Latest Caselaw 6136 Raj
Judgement Date : 21 August, 2023
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
S.B. Criminal Miscellaneous Bail Application No. 16671/2021
Ramawatar S/o Ram Pyara Jat, Aged About 41 Years, Kundera,
P.s. Kotwali Sawai Madhopur, Dist. Sawai Madhopur. (At Present
Lodged In Dist. Jail, Chittorgarh).
----Petitioner
Versus
The Union Of India, Through PP
----Respondent
Connected With
S.B. Criminal Miscellaneous Bail Application No. 464/2022
Ram Prakash S/o Sh. Bhanwar Lal Jat, Aged About 30 Years,
Naradana, P.s. Mundwa, Teh. Jayal, Dist. Nagaur. (Lodged In
Dist. Jail, Chittorgarh).
----Petitioner
Versus
State, Through PP
----Respondent
S.B. Criminal Miscellaneous Bail Application No. 7833/2023
Jitendra Sharma S/o Omprakash Sharma, Aged About 28 Years,
R/o Kundera Police Station Kundera Dist. Swaimadhopur.
( Lodged In Distt. Jail, Chittorgarh)
----Petitioner
Versus
Union Of India, Union Of India
----Respondent
For Petitioner(s) : Mr. Anand Purohit, Sr. Advocate with
Mr. Mayank Roy.
Mr. Bhagirath Ray Bishnoi.
For Respondent(s) : Mr. M.R. Pareek, Spl. PP for NCB.
(Downloaded on 12/11/2023 at 04:38:56 AM)
(2 of 6) [CRLMB-16671/2021]
HON'BLE MR. JUSTICE KULDEEP MATHUR
ORDER
21/08/2023 These applications for bail under Section 439 Cr.P.C. have
been filed by the petitioners who have been arrested in connection
with F.I.R. No.07/2021 registered at Police Station NCB, Jodhpur,
for the offences punishable under Sections 8/20 and 8/29 of the
NDPS Act.
As per prosecution, on 25.05.2021, competent authority of
Narcotics Control Bureau, received an information that three
persons namely, Hazrat Ali, Badrudin and Gaina Ram are
transporting 5-6 quintals of cannabis (ganja) in a truck bearing
No.RJ-19-GE-3078. The contraband loaded in the aforementioned
truck was to be delivered to petitioners- Ramawatar and Ram
Prakash at Sawai Madhopur. On receiving aforsaid information, the
offending vehicle was intercepted at Ochadi Toll Plaza, Chittorgarh
by the officials of NCB. During search of the offending vehicle,
contraband (cannabis/ ganja) weighing 564 kgs 590 grams was
recovered from 21 plastic bags. As per prosecution, the recovered
contraband was loaded in the offending vehicle by petitioner-
Jitendra Sharma.
Learned counsel for the petitioners submitted that the
petitioners have been falsely implicated in the present case.
Learned counsel submitted that the petitioner have been
implicated in the present case solely on the basis of the
confessional statements of co-accused persons under Section 67
of the NDPS Act. Learned counsel submitted that apart from the
confessional statements of co-accused persons, there is no other
(3 of 6) [CRLMB-16671/2021]
direct/ corroboratory evidence available on record, indicating
involvement of the petitioners in the commission of alleged crime.
Reliance was placed on the judgment of Hon'ble the Supreme
Court in the case of Tofan Singh vs. State of Tamil Nadu
reported in (2021) 4 SCC 1.
It was further submitted that the petitioners are in judicial
custody and the trial of the case will take sufficiently long time,
therefore, the benefit of bail may be granted to the accused-
petitioners.
Per contra, learned Public Prosecutor appearing for NCB
vehemently opposed the bail applications. Learned Public
Prosecutor submitted that truck bearing No. RJ-19-GE-3078 was
intercepted by the officials of NCB on receiving a specific
information. Learned Public Prosecutor submitted that co-accused
Badrudin, Hajrat Ali and Gaina Ram were found sitting in the
offending truck, which was loaded with contraband greater than
the commercial quantity.
Learned Public Prosecutor submitted that apart from the
confessional statements of co-accused persons recorded under
Section 67 of the NDPS Act, there are certain call details between
the accused persons and the petitioners, available on record
indicating their involvement in the commission of crime. To
substantiate this contention, attention of the Court was drawn
towards the charge sheet/complaint submitted by the
investigating agency before competent criminal court, wherein in
detail, the analysis with regard to call details between the accused
(4 of 6) [CRLMB-16671/2021]
persons has been made and the petitioners have been found guilty
of offences under NDPS Act.
On these grounds, learned Public Prosecutor submitted that
keeping in view the embargo contained in Section 37 of the NDPS
Act, the petitioners do not deserve to be enlarged on bail.
Heard learned counsel for the petitioners and learned Public
Prosecutor. Perused the material available on record.
Section 37 of Narcotic Drugs and Psychotropic Substances
Act, 1985 is reproduced below for ready reference:-
"37. Offences to be cognizable and non- bailable.
(1) Notwithstanding anything contained in the Code of Criminal Procedure, 1973 (2 of 1974)
(a) every offence punishable under this Act shall be cognizable; (b) no person accused of an offence punishable for [offences under section 19 or section 24 or section 27A and also for offences involving commercial quantity] shall be released on bail or on his own bond unless
(i) the Public Prosecutor has been given an opportunity to oppose the application for such release, and
(ii) where the Public Prosecutor opposes the application, the court is satisfied that there are reasonable grounds for believing that he is not guilty of such offence and that he is not likely to commit any offence while on bail. (2) The limitations on granting of bail specified in clause (b) of sub-section (1) are in addition to the limitations under the Code of Criminal Procedure, 1973 (2 of 1974) or any other law for the time being in force, on granting of bail.]"
Hon'ble the Supreme Court in the case of State of Madhya
Pradesh vs. Kajad reported in (2001) 7 SCC 673, had observed
as under:-
(5 of 6) [CRLMB-16671/2021]
"......Negation of bail is the rule and its grant an exception under sub clause (ii) of clause (b) of Section 37(1). For granting the bail, the court must, on the basis of the record produced before it, be satisfied that there are reasonable grounds for believing that the accused is not guilty of the offence with which he is charged and further that he is not likely to commit any offence while on bail. It has further to be noticed that the conditions for granting the bail, specified in clause
(b) of sub-section (1) of Section 37 are in addition to the limitations provided under the Code of Criminal Procedure or any other law for the time being in force regulating the grant of bail. Liberal approach in the matter of bail under the NDPS Act is uncalled for."
Similarly, Hon'ble the Supreme Court in the case of Union of
India vs. Md. Nawaz Khan reported in (2021) 10 SCC 100
considered the position of law with regard to Section 37 of NDPS
Act and held that the test which the courts are required to apply
while granting bail is that there are reasonable grounds to believe
that the accused has not committed an offence and whether he is
likely to commit any offence while on bail. Considering the
seriousness of offences punishable under the NDPS Act and in
order to curb the menace of drug-trafficking in the country,
stringent parameters for the grant of bail under the NDPS Act
have been prescribed.
Hon'ble the Supreme Court and this Court in a catena of
judgments were pleased to discuss the mandatory requirement of
recording satisfaction by a Court in the NDPS cases in the light of
the rigors contained in Section 37 of the NDPS Act.
Having considered facts and circumstances of this case, this
Court prima facie finds that contraband above commercial quantity
was recovered from the offending vehicle. This Court prima facie
(6 of 6) [CRLMB-16671/2021]
also finds that apart from the statements of co-accused persons,
sufficient corroboratory evidence indicating involvement of present
petitioners in the commission of crime is available on record.
In the prima facie opinion of this Court, the mandate of
Section 37 would be applicable in the present case and therefore,
the petitioners are not entitled to be enlarged on bail.
In the result, instant applications for bail are hereby
rejected.
(KULDEEP MATHUR),J tarun goyal
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!