Thursday, 07, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Bhupendra Kumar vs State Of Rajasthan ...
2023 Latest Caselaw 4539 Raj

Citation : 2023 Latest Caselaw 4539 Raj
Judgement Date : 12 May, 2023

Rajasthan High Court - Jodhpur
Bhupendra Kumar vs State Of Rajasthan ... on 12 May, 2023
Bench: Vijay Bishnoi

[2023/RJJD/014991]

HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Criminal Miscellaneous Bail Application No. 14964/2022

Bhupendra Kumar S/o Shri Devilal Sharma, Aged About 27 Years, R/o Khodip, Thana Nikumbh, Dist. Chittorgarh (Raj.) (Presently Lodged At Central Jail, Chittorgarh)

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

----Respondent

For Petitioner(s) : Mr. M. L. Bishnoi For Respondent(s) : Mr. S. S. Rajpurohit, PP

HON'BLE MR. JUSTICE VIJAY BISHNOI

Order

12/05/2023 Heard learned counsel for the petitioner as well as learned

Public Prosecutor and also perused the material on record.

The petitioner has been arrested in FIR No.338/2017 of

Police Station Nimbahera Sadar, District Chittorgarh for the

offences punishable under Sections 8/15 of the NDPS Act. He has

preferred this bail application under Section 439 Cr.P.C.

Learned counsel for the petitioner has submitted that as per

the prosecution story, 217 kgs of narcotic contraband poppy straw

was recovered from the possession of the petitioner and he is in

custody since 15.10.2017. It is further submitted that the

prosecution is required to examine twenty six prosecution

witnesses, out of which, statements of only seven witnesses have

been examined till date and trial of the case is likely to take time.

[2023/RJJD/014991] (2 of 3) [CRLMB-14964/2022]

Learned counsel has placed reliance on the decision dated

28.03.2023 rendered by Hon'ble the Supreme Court in Mohd

Muslim @ Hussain Vs. State (NCT of Delhi) in Special Leave

Petition (Crl.) No(s).915 of 2023, wherein it is observed by the

Hon'ble Supreme Court that delay in trial can also be considered

for releasing accused person on bail despite the restrictions

imposed under Section 37 of the NDPS Act. Learned counsel for

the petitioner has submitted that in the light of the judgment

passed by the Hon'ble Supreme Court in Mohd Muslim @ Hussain's

case (supra), the petitioner is entitled to be enlarged on bail.

Learned Public Prosecutor has opposed the bail application.

Having heard the learned counsel for the parties, after going

through the material available on record and in view of the

judgment passed by Hon'ble Supreme Court in Mohd Muslim @

Hussain's case (supra), without expressing any opinion on the

merits of the case, I deem it just and proper to grant bail to the

accused petitioner under Section 439 Cr.P.C.

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

petitioner under Section 439 Cr.P.C.

Accordingly, this bail application filed under Section 439

Cr.P.C. is allowed and it is directed that petitioner Bhupendra

Kumar S/o Shri Devilal Sharma shall be released on bail in

connection with FIR No.338/2017 of Police Station Nimbahera

Sadar, District Chittorgarh provided he executes a personal bond

in a sum of Rs.1,00,000/- with two sound and solvent sureties of

[2023/RJJD/014991] (3 of 3) [CRLMB-14964/2022]

Rs.50,000/- each to the satisfaction of learned trial court for his

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 12-Arun/-

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