Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Bhanwar Lal vs State Of Rajasthan ...
2023 Latest Caselaw 9318 Raj

Citation : 2023 Latest Caselaw 9318 Raj
Judgement Date : 8 November, 2023

Rajasthan High Court - Jodhpur
Bhanwar Lal vs State Of Rajasthan ... on 8 November, 2023
Bench: Farjand Ali

[2023:RJ-JD:38873]

HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Criminal Misc(Pet.) No. 1765/2023

Bhanwar Lal S/o Shri Magha Ram, Aged About 44 Years, R/o Naya Ramdev Mandir Ke Pass Ward No. 1 Distt. Bikaner (Raj.)

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

----Respondent

For Petitioner(s) : Mr. Kaushal Gautam For Respondent(s) : Mr. Abhishek Purohit, AGA

HON'BLE MR. JUSTICE FARJAND ALI

Order

08/11/2023

1. By way of filing the instant criminal revision petition,

challenge has been made to the order dated 16.02.2023 passed

by the learned Special Judge, NDPS Act Cases, Bikaner in Criminal

Misc. Case No.63/2023 pertaining to FIR No.490/2022 registered

at Police Station Nayashahar, District Bikaner, whereby the prayer

made by the petitioner for releasing the vehicle in question

(Motorcycle) bearing registration No.RJ-07-HS-9058, has been

declined.

2. Learned counsel for the petitioner submits that he is the

owner of the vehicle in question which has been seized by the

Police Officers. He further submits that the petitioner being the

owner of the vehicle in question, is the person best entitled to get

back the possession of the seized property. There is no other

person claiming supurdagi of the same.

[2023:RJ-JD:38873] (2 of 2) [CRLMP-1765/2023]

3. Learned Public Prosecutor opposed the instant criminal

revision petition.

4. Considering the submissions and following the judgment

rendered by Hon'ble the Supreme Court in the case of

Sunderbhai Ambalal Desai Vs. State of Gujarat, reported in

AIR 2003 SC 638 and the order dated 18.11.2022 passed by the

Hon'ble Supreme Court in Criminal Appeal No. 2005/2022 [SLP

(Crl.) No.7280/2022) titled as Sainaba Vs. The State of Kerala

& Anr., wherein, the vehicle involved in a crime under NDPS Act

was directed to be released on terms and conditions to be

determined by the Special Court, the revision petition is allowed

and this Court deems it just and appropriate to release the vehicle

in question in favour of the petitioner on interim custody till

conclusion of the trial provided he furnishes a Supurdaginama of

Rs. 50,000/- and surety of like amount to the satisfaction of the

Court below.

(FARJAND ALI),J 439-Pramod/-

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 : MAIMS

 
 
Latestlaws Newsletter