Citation : 2023 Latest Caselaw 4541 Raj
Judgement Date : 12 May, 2023
[2023/RJJD/014974]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Criminal Miscellaneous Bail Application No. 5689/2023
Suresh Kumar S/o Shri Ratan Ram, Aged About 25 Years, B/c Bishnoi, R/o Halivav, Chitalwana Police Station, District Jalore. (Lodged In District Jail, Sirohi)
----Petitioner Versus State Of Rajasthan, Through Pp
----Respondent Connected With S.B. Criminal Miscellaneous Bail Application No. 10517/2022 Ramesh Kumar S/o Sh. Jabra Ram, Aged About 20 Years, B/c Bishnoi, R/o Royala, P.s. Dhorimanna, Dist. Barmer (Raj.). (In Judicial Custody At Dist. Jail, Sirohi).
----Petitioner Versus State Of Rajasthan, Through Pp
----Respondent
For Petitioner(s) : Mr. J. S. Choudhary, Sr. Adv.
assisted by Mr. Pradeep Choudhary Mr. Kishan Lal Bishnoi For Respondent(s) : Mr. Javed Gauri, PP
HON'BLE MR. JUSTICE VIJAY BISHNOI
Order
12/05/2023 Heard learned counsel for the petitioners as well as learned
Public Prosecutor and also perused the material on record.
The petitioners have been arrested in FIR No.02/2019 of
Police Station Kalandri, District Sirohi for the offences punishable
under Sections 8/15 of the NDPS Act. They have preferred this
bail application under Section 439 Cr.P.C.
[2023/RJJD/014974] (2 of 3) [CRLMB-5689/2023]
Learned counsel for the petitioners has submitted that as per
the prosecution story, 1 quinttal 58 kgs 100 gms of narcotic
contraband Ganja was recovered from the possession of the
petitioner and he is in custody since 05.08.2019. It is further
submitted that the prosecution is required to examine thirty two
witnesses, out of which, statements of only twenty witnesses have
been recorded till date and trial of the case is likely to take time.
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
[2023/RJJD/014974] (3 of 3) [CRLMB-5689/2023]
case, I deem it just and proper to grant bail to the accused
petitioners under Section 439 Cr.P.C.
Accordingly, this bail application filed under Section 439
Cr.P.C. is allowed and it is directed that petitioners Suresh Kumar
S/o Shri Ratan Ram & Ramesh Kumar S/o Sh. Jabra Ram
shall be released on bail in connection with FIR No.02/2019 of
Police Station Kalandri, District Sirohi provided each of them
executes a personal bond in a sum of Rs.1,00,000/- with two
sound and solvent sureties of 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 45-Arun/-
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!