Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Someshwar Kumar @ Bunti vs State Of Rajasthan ...
2023 Latest Caselaw 4994 Raj

Citation : 2023 Latest Caselaw 4994 Raj
Judgement Date : 19 May, 2023

Rajasthan High Court - Jodhpur
Someshwar Kumar @ Bunti vs State Of Rajasthan ... on 19 May, 2023
Bench: Vijay Bishnoi

[2023/RJJD/016503]

HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Criminal Miscellaneous Bail Application No. 5377/2023

Pukhraj S/o Megha Ram, Aged About 22 Years, Siyawato Ki Dhani Vill., Chandrakh, Kherapa P.s., Dist. Jodhpur (Lodged In Sub Jail, Jaitaran)

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

----Respondent Connected With

S.B. Criminal Miscellaneous Bail Application No. 10798/2022

Someshwar Kumar @ Bunti S/o Ashok Kumar Sukhwal, Aged About 26 Years, Aajampura, P.s. Nimbahera Sadar, Dist. Chittorgarh. (At Present Lodged In Sub Jail, Jaitaran).

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

----Respondent

S.B. Criminal Miscellaneous Bail Application No. 755/2023 Mohan Ram S/o Shri Naina Ram, Aged About 35 Years, R/o Tejaniya Ki Dhaniya Chandrakh Kherapa Ps Dist. Jodhpur (Lodged In Sub Jail Jaitaran)

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

----Respondent

For Petitioner(s) : Mr. Vijay Raj Bishnoi Mr. Abhishek Charan Mr. J. K. Haniya For Respondent(s) : Mr. B. R. Bishnoi, PP

HON'BLE MR. JUSTICE VIJAY BISHNOI

Order

[2023/RJJD/016503] (2 of 3) [CRLMB-5377/2023]

19/05/2023 Heard learned counsel for the parties and also perused the

material on record.

The petitioners have been arrested in FIR No.71/2018 of

Police Station Raipur, District Pali for the offences punishable

under Section 8/15 of the NDPS Act. They have preferred this bail

application under Section 439 Cr.P.C.

Learned counsel for the petitioners has submitted that as per

the prosecution story, 238 Kgs of poppy husk were recovered in

the matters. It is also submitted that the petitioners are in

custody since 15.03.2018. It is further submitted that the

prosecution is required to examine 28 prosecution witnesses, out

of which, only 19 witnesses have been examined till date.

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 @

[2023/RJJD/016503] (3 of 3) [CRLMB-5377/2023]

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 petitioners under Section 439 Cr.P.C.

Accordingly, this third bail application filed under Section 439

Cr.P.C. is allowed and it is directed that petitioners Pukhraj S/o

Megha Ram, Someshwar Kumar @ Bunti S/o Ashok Kumar

Sukhwal & Mohan Ram S/o Shri Naina Ram, shall be released

on bail in connection with FIR No.71/2018 of Police Station Raipur,

District Pali 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 47-52 & 53 -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