Citation : 2023 Latest Caselaw 5066 Raj
Judgement Date : 23 May, 2023
[2023/RJJD/016864]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
S.B. Criminal Miscellaneous Bail Application No. 3912/2023
Narpat Singh S/o Khangar Singh, Aged About 39 Years, B/c
Rajput R/o Vill. Khirja Aasha PS Shergarh Dist. Jodhpur Raj.
----Petitioner
Versus
State Of Rajasthan, Through Pp
----Respondent
Connected With
S.B. Criminal Miscellaneous Bail Application No. 260/2023
Meh Ram Mehra Ram S/o Sh. Shwa Ram, Aged About 45 Years,
Dheera, P.s. Siwana, Dist. Barmer.
(Presently Lodged In Central Jail, Jodhpur).
----Petitioner
Versus
State Of Rajasthan, Through Pp
----Respondent
S.B. Criminal Miscellaneous Bail Application No. 3914/2023
Durag Singh @ Raju Singh S/o Hari Singh, Aged About 35 Years,
R/o Vill. Khinyasriya Ps Dechu Dist. Jodhpur
(At Present Lodged In Central Jail Jodhpur)
----Petitioner
Versus
State Of Rajasthan, Through Pp
----Respondent
For Petitioner(s) : Mr.Praveen Dayal Dave,
Mr.Bhagat Dadhich,
Mr.Divakar Sharma.
For Respondent(s) : Mr.Shrawan Kumar, P.P. with
Mr.Kamla Goswami.
HON'BLE MR. JUSTICE KULDEEP MATHUR
ORDER
23/05/2023 These three applications for bail under Section 439 Cr.P.C.
have been filed by the petitioners who have been arrested in
connection with FIR No.174/2021 registered at Police Station
[2023/RJJD/016864] (2 of 4) [CRLMB-3912/2023]
Basni, District Jodhpur City (West), for offence under Section 8/15
of the NDPS Act.
Learned counsel for the petitioner submitted that as per
prosecution, on 28.11.2022, the police conducted a raid at the
godown of petitioner Durag Singh and recovered contraband
(poppy husk/straw) weighing 1672 kgs from 84 sacks/bags.
Drawing attention of the Court towards the statements of seizure
officer Pana Choudhary (P.W.1) recorded before competent
criminal court, learned counsel submitted that a 100 gms sample
collected from 84 sacks/bags was mixed in one bag/packet.
Learned counsel submitted that in view of aforesaid admission of
seizure officer, it is apparent that samples collected from each
sack/bag were not kept separately.
Learned counsel further submitted that coordinate Bench of
this Court in the case of Netram Vs. State of Rajasthan
reported in 2014 (1) Cr.LR. (Raj.) 163 has held that if samples
from each bag containing contraband have not been collected
seperately and if the seizure officer has taken out some quantity
of narcotic drug from each bag and after mixing the same has
taken out some portion of sample, then, the same is not in
conformity with the Standing Instructions No.1/88 issued by the
Narcotic Control Bureau, New Delhi particularly Instruction No.1.7
and, as such, it cannot be said that the narcotic contraband
recovered in the matter is of commercial quantity and above. It is
thus, prayed that the petitioners may be enlarged on bail.
Learned Public Prosecutor has opposed the bail application.
However, he was not in a position to refute the aforesaid
[2023/RJJD/016864] (3 of 4) [CRLMB-3912/2023]
argument with regard to mixing of contraband recovered from 84
different sacks/bags recovered from the godown of the petitioner
Durag Singh.
Having considered the rival submissions, facts and
circumstances of the case so also the statement and cross-
examination of seizure officer (P.W.1), this Court prima-facie finds
that the seizure officer has not followed the Standing Order
No.1/88 dated 15.3.1988 issued by the NCB New Delhi and the
judgment rendered by this Court in the case of Netram (supra).
In view of aforesaid discussion, the rigours of Section 37 of
the NDPS Act are duly satisfied. Hence, without expressing any
opinion on the merit/demerits of the case, this Court is inclined to
enlarge the petitioners on bail.
It is however, made clear that findings recorded/observations
made above are for limited purposes of adjudication of bail
application. The trial court shall not get prejudiced by the same.
Accordingly, the bail applications under Section 439 Cr.P.C.
are allowed and it is ordered that the accused-petitioners- (i)
Narpat Singh S/o Khangar Singh, (ii) Meh Ram Mehra Ram
S/o Sh. Shwa Ram and (iii) Durag Singh @ Raju Singh S/o
Hari Singh respectively hall be enlarged on bail in connection
with FIR No.174/2021 registered at Police Station Basni, District
Jodhpur City (West), provided each of them furnishes a personal
bond in the sum of Rs.1,00,000/- with two sureties of Rs.50,000/-
each to the satisfaction of the learned trial Judge for their
appearance before the court concerned on all the dates of hearing
as and when called upon to do so.
[2023/RJJD/016864] (4 of 4) [CRLMB-3912/2023]
A copy of this order be placed in each file.
(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!