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

Pawan Kumar vs State Of Rajasthan ...
2023 Latest Caselaw 4825 Raj

Citation : 2023 Latest Caselaw 4825 Raj
Judgement Date : 18 May, 2023

Rajasthan High Court - Jodhpur
Pawan Kumar vs State Of Rajasthan ... on 18 May, 2023
Bench: Vijay Bishnoi

[2023/RJJD/016173]

HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Criminal Miscellaneous II Bail Application No. 5642/2023

Ajayab Singh S/o Gurjant Singh, Aged About 32 Years, Jhotawali, P.s. Mukalawa, Dist. Sriganganagar. (Presently Lodged In Sub Jail Raisinghnagar, Dist. Sri Ganganagar).

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

----Respondent Connected With S.B. Criminal Miscellaneous IV Bail Application No. 3939/2023 Pawan Kumar S/o Sh. Krishan Lal, Aged About 33 Years, R/o Chotawali Police Station Moklawa, Distt. Sri Ganganagar (Raj.) (Presently Lodged In Sub Jail, Raisinghnagar)

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

----Respondent

For Petitioner(s) : Mr. Awar Dan Ujjawal Mr. Kaushal Gautam For Respondent(s) : Mr. Arun Kumar, PP

HON'BLE MR. JUSTICE VIJAY BISHNOI

Order

18/05/2023

S.B. Criminal Miscellaneous II Bail Application No. 5642/2023

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.41/2019 of Police

Station Mukalawa, District Sriganganagar for the offences

punishable under Sections 8/21, 22, 25 and 29 of NDPS Act. He

[2023/RJJD/016173] (2 of 5) [CRLMB-5642/2023]

has preferred this second bail application under Section 439

Cr.P.C.

Learned counsel for the petitioner has submitted that as per

the prosecution story, the Police has recovered 1000 tablets

containing narcotic substance tramadol weighing around 400.40

gms at the instance of the petitioner. It is also submitted that the

petitioner is in custody since 26.03.2019 and though all the

prosecution witnesses have been examined, but on the application

filed on behalf of the prosecution, the Seizure Officer is re-

summoned by the trial court on 05.12.2022, but despite several

dates, the Seizure Officer has not appeared before the trial court.

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

[2023/RJJD/016173] (3 of 5) [CRLMB-5642/2023]

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 Ajayab Singh

S/o Gurjant Singh shall be released on bail in connection with

FIR No.41/2019 of Police Station Mukalawa, District Sriganganagar

provided he 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.

S.B. Criminal Miscellaneous IV Bail Application No. 3939/2023

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.41/2019 of Police

Station Mukalawa, District Sriganganagar for the offences

punishable under Sections 8/21, 22, 25 and 29 of 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, the Police has recovered 1000 tablets

containing narcotic substance tramadol weighing around 400.40

gms at the instance of co-accused Ajayab Singh. It is also

submitted that the petitioner is in custody since 26.04.2019 and

as per the prosecution story, the said narcotic contraband was

supplied to the petitioner by co-accused Ajayab Singh. It is further

[2023/RJJD/016173] (4 of 5) [CRLMB-5642/2023]

submitted that though all the prosecution witnesses have been

examined, but on the application filed on behalf of the

prosecution, the Seizure Officer is re-summoned by the trial court

on 05.12.2022, but despite several dates, the Seizure Officer has

not appeared before the trial court.

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.

Accordingly, this bail application filed under Section 439

Cr.P.C. is allowed and it is directed that petitioner Pawan Kumar

S/o Sh. Krishan Lal shall be released on bail in connection with

FIR No.41/2019 of Police Station Mukalawa, District Sriganganagar

provided he executes a personal bond in a sum of Rs.1,00,000/-

[2023/RJJD/016173] (5 of 5) [CRLMB-5642/2023]

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

44-AjaySingh/-

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