Monday, 08, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Rajeeb Kumar vs State Of Rajasthan (2024:Rj-Jd:25739)
2024 Latest Caselaw 4963 Raj

Citation : 2024 Latest Caselaw 4963 Raj
Judgement Date : 19 June, 2024

Rajasthan High Court - Jodhpur

Rajeeb Kumar vs State Of Rajasthan (2024:Rj-Jd:25739) on 19 June, 2024

Author: Nupur Bhati

Bench: Nupur Bhati

[2024:RJ-JD:25739]

        HIGH COURT OF JUDICATURE FOR RAJASTHAN
                       AT JODHPUR
    S.B. Criminal Miscellaneous Bail Application No. 4885/2024
Dr. D. Ravi Verma @ Dr. Ravi Verma S/o Shri D. Satyanarayan
Verma @ Satyanarayan Verma Agankulakshatriya, aged about
38 years, R/o 31-45-9/1/1 LIG 44, Ward No. 86, Kuramanpalam,
PS - Kuramanpalam, Vishakhapatnam, Andra Pradesh, Presently
R/o care of Jyoti, Balaji Golden State, SSB Road, PS - Jawahar
Nagar, Dist. Sriganganagar, Rajasthan. (Presently lodged in Jail,
Sriganganagar)
                                                                     ----Petitioner
                                         Versus
State of Rajasthan through PP
                                                                   ----Respondent
                                 Connected With
    S.B. Criminal Miscellaneous Bail Application No. 3901/2024
Dr. Rajeeb Kumar S/o Krishnanand Prasad, aged about 54 years,
R/o     RQ-09,       Ridhi       Sidhi     Colony,        Hanumangarh       Road,
Sriganganagar (Raj.) (At Present lodged in Central Jail Sri
Ganganagar.)
                                                                     ----Petitioner
                                         Versus
State of Rajasthan through PP
                                                                   ----Respondent
    S.B. Criminal Miscellaneous Bail Application No. 3904/2024
Jogaram S/o Lalaram, aged about 29 years, R/o Aamli District
Sanchore, At Present Nursing Staff, Shri Ram Hospital, G-Block,
Sriganganagar (Raj.) (At Present lodged in Central Jail Sri
Ganganagar)
                                                                     ----Petitioner
                                         Versus
State of Rajasthan through PP
                                                                   ----Respondent


For Petitioner(s)            :    Mr. NK Sharma
                                  Mr. B.S. Sandhu
                                  Mr. Saurabh Soni
For Respondent(s)            :    Mr. Arun Kumar, PP



                       (Downloaded on 19/07/2024 at 08:31:32 PM)
 [2024:RJ-JD:25739]                  (2 of 12)                       [CRLMB-4885/2024]


  HON'BLE DR. JUSTICE NUPUR BHATI (VACATION JUDGE)

Order

19/06/2024

(S.B. Criminal Miscellaneous Bail Application No. 4885/2024)

1. The present bail application has been filed under Section 439

Cr.P.C. on behalf of the petitioner, who is in custody in connection

with F.I.R. No.141/2024 dated 21.03.2024, registered at Police

Station Kotwali Ganganagar, District Ganganagar, for the offences

under Sections 8/22 of NDPS Act.

2. Brief facts of the case are that the petitioner is working as a

Psychiatrist at Sri Ram Hospital, Sri Ganganagar. As per the

prosecution, an inspection was carried out on 21.03.2024 at the

hospital in question and Dr. Rajeeb Kumar who was working with

the Sri Ram Hospital was interrogated by the inspection team and

upon interrogation, Dr. Rajeeb Kumar stated that he is working as

Physician with the Sri Ram Hospital and other than him one Dr. D.

Ravi Verma is also working with the Sri Ram Hospital as a

Psychiatrist. Dr. Rajeeb Kumar stated before the inspection team

that upon the demand of Dr. D. Ravi Verma medicines under

Schedule-H are being kept in his room as Dr. D. Ravi Verma's

room is on the first floor of the hospital. Dr. Rajeeb Kumar further

stated that on account of the fact that few patients are unable to

climb stairs, the medicines are kept in the chamber of Dr. Rajeeb

Kumar and such medicines are being given by Dr. D. Ravi Verma

to the patients and in the absence of Dr. D. Ravi Verma, the

medicines are administered by Dr. Rajeeb himself. It is further

case of the prosecution that upon inspection, certain medicines

[2024:RJ-JD:25739] (3 of 12) [CRLMB-4885/2024]

were recovered from the chamber of Dr. Rajeeb Kumar, viz.

Clonazepam tablets IPI-P KlozaPS 2 MD (8 boxes), Alprazolam

Tablets IP Alpz 0.5 (5 boxes), Zolpidem Tablets IP Zoltrate-10 (2

boxes), Escitalopram & Clonazepam tablets IPI-P KlozaPS-ES (2

boxes). The prosecution case is that when Dr. Rajeeb Kumar was

asked for the bills and license of the aforementioned medicines

under his control and being found in his chamber, he stated that

the said bills and license are not with him and thus the petitioner,

i.e., Dr. D. Ravi Verma could not have kept the said medicine in his

possession in the absence of the bills and license, thus case was

registered for offence under Section 8/22 under the NDPS Act. The

inspecting team immediately took over the possession of the

aforementioned tablets and a notice under Section 52 of the NDPS

Act was served upon and the petitioner was arrested.

3. Learned counsel for the petitioner submits that the medicines

recovered are used for treatment of the patients and it is wrong to

say that the medicines have been illegally stored in the hospital.

He further submits that as per the Schedule H, the medicines in

the registered hospital were being distributed by the registered

Medical Practitioner i.e. the present petitioner. Learned counsel

also submits that for the said medicines the bills are also placed

on record but the respondents without appreciating the fact that

the bills qua the said medicines were there, proceeded to arrest

the petitioner.

4. Learned counsel for the petitioner further submits that there

is no material on record indicating that the petitioner, who is

working as Psychiatrist, has intentionally violated the norms under

the NDPS Act or the Rules framed thereunder. Learned counsel

[2024:RJ-JD:25739] (4 of 12) [CRLMB-4885/2024]

further submits that statements under Section 67 of the NDPS Act

is not admissible. He places reliance upon the judgment passed by

Hon'ble Apex Court in the case of Tofan Singh Vs. State of

Tamil Nadu reported in (2021) 4 SCC 1. He also submits that the

medicines recovered during investigation have been supplied

under valid bills issued by the distributors/manufacturers.

5. Learned counsel also submits that Rule 65-A of the Rules of

1985 specifically provides that no person can

purchase/sell/consume or use any Psychotropic substance, except

in accordance with the drugs and comestic rules and such Rules

specifically provides that these acts shall be for the purpose

mentioned in Chapter VII-A of the NDPS Rules. Learned counsel

also submits that Rule 67 of the NDPS Rules provides in Rule (a)

(iii)(b) that Narcotic Drugs and Psychotropic substance can be

used for de-addiction of drug addicts, however, it mandatorily

requires that the record of said acquisition and bills be maintained

for last two years.

6. Learned counsel for the petitioner also places reliance on the

order passed in the case of Dr. Dharmendra Vs. UOI, through

C.B.N. Chittorgarh (S.B. Crl. Misc. Bail Application No.3042/2020)

was pleased to observe as under:-

"From a perusal of the Form No.7, in reference whereto the violation of the NDPS Act is attributed to the petitioner, it is clear that the details required to be mentioned therein are almost identical to those which are required to be mentioned in the Schedule K of the Drugs and Cosmetics Rules. The respondents have not disputed the fact that the registers maintained under Schedule K of the Drugs and Cosmetic Rules, 1945 at both the institutions were provided to them. There is no allegation regarding any discrepancies in the entries made therein. Therefore, there is merit in the contention of Mr. Jain that even if it is assumed that the petitioner failed to maintain the Form No.7 in the

[2024:RJ-JD:25739] (5 of 12) [CRLMB-4885/2024]

proper proforma, then too he had no mens rea whatsoever for committing any offence punishable under the NDPS Act or the Rules framed thereunder. Any comment by this court as to whether violation in the case at hand would be of Rule 65-A or that of 67-A of the NDPS Rules would be premature and may even prejudice the trial. The fact that all the medicinal preparations administered to the patients at both the institutions were lawfully procured is admitted in the complaint. On a perusal of the Supreme Court judgment in The State of Punjab Vs. Rakesh Kumar (supra) relied upon by the learned Public Prosecutor, it comes out that the accused persons of that case were found in possession of bulk drugs without any valid authorization, whereas in the case at hand, the complaint itself reads that the drugs in question were lawfully acquired for the two medical institutions operated by the petitioner. Thus, the facts of the said case are totally distinguishable. The petitioner is suffering from serious medical ailments and he has been extended the benefit of interim bail by this court.

He is a qualified medical professional and is a permanent resident of Haryana and owns significant properties. Thus, there is no likelihood of the petitioner absconding in the event of being released on bail. Furthermore, the respondents too have not expressed any apprehension either in the complaint or in their reply that the petitioner may repeat the offence, if released on bail. Thus, the conditions of Section 37 of the NDPS Act are duly satisfied. Hence, I am inclined to extend the indulgence of bail to the petitioner in this case."

7. Learned Public Prosecutor vehemently submits that the

medicines in question were found in possession of the petitioner

for which the bills and the license were not available with the

petitioner and thus, the petitioner has been found guilty of

violating the provisions of Section 8/22 of the NDPS Act.

8. Considering the arguments advanced by the learned counsel

for the petitioner and the learned Public Prosecutor, this Court

prima facie does not find any allegation that the Psychotropic

substance (drugs/medicines) recovered were acquired illegally.

The conditions contained in Section 37 of the NDPS Act are duly

satisfied, therefore, without expressing any opinion on the merits

[2024:RJ-JD:25739] (6 of 12) [CRLMB-4885/2024]

or demerits of the case, this Court deems it just and proper to

enlarge the petitioner on bail.

9. Accordingly, the bail application under Section 439 Cr.P.C. is

allowed and it is ordered that the accused-petitioner Dr. D. Ravi

Verma @ Dr. Ravi Verma S/o Shri D. Satyanarayan Verma @

Satyanarayan Verma Agankulakshatriya, arrested in relation

to F.I.R. No.141/2024 dated 21.03.2024, registered at Police

Station Kotwali Ganganagar, District Ganganagar, shall be

enlarged on bail provided he furnishes a personal bond in sum of

Rs.1,00,000/- with two sureties of Rs.50,000/- each to the

satisfaction of the learned trial Judge for his appearance before

the Court concerned on all the dates of hearing as and when

called upon to do so.

(S.B. Criminal Miscellaneous Bail Application No.

3901/2024)

1. The present bail application has been filed under Section 439

Cr.P.C. on behalf of the petitioner, who is in custody in connection

with F.I.R. No.141/2024 dated 21.03.2024, registered at Police

Station Kotwali Ganganagar, District Ganganagar, for the offences

under Sections 8/22 of NDPS Act.

2. Brief facts of the case are that the petitioner is a registered

medical doctor, having obtained his MBBS degree in 1996 and is

working as a Physician at Sri Ram Hospital, Sri Ganganagar. As

per the prosecution, an inspection was carried out on 21.03.2024

at the hospital in question and petitioner, namely, Dr. Rajeeb

Kumar who was working with the Sri Ram Hospital, was

interrogated by the inspection team and upon interrogation, Dr.

Rajeeb Kumar stated that he is working as Physician with the Sri

[2024:RJ-JD:25739] (7 of 12) [CRLMB-4885/2024]

Ram Hospital and other than him one Dr. D. Ravi Verma is also

working with the Sri Ram Hospital as a Psychiatrist. Dr. Rajeeb

Kumar stated before the inspection team that upon the demand of

Dr. D. Ravi Verma medicines under Schedule-H are being kept in

his room as Dr. D. Ravi Verma's room is on the first floor of the

hospital. Dr. Rajeeb Kumar further stated that on account of the

fact that few patients are unable to climb stairs, the medicines are

kept in the chamber of Dr. Rajeeb Kumar and such medicines are

being given by Dr. D. Ravi Verma to the patients and in the

absence of Dr. D. Ravi Verma, the medicines are administered by

Dr. Rajeeb himself. It is further case of the prosecution that upon

inspection, certain medicines were recovered from the chamber of

Dr. Rajeeb Kumar, viz. Clonazepam tablets IPI-P KlozaPS 2 MD (8

boxes), Alprazolam Tablets IP Alpz 0.5 (5 boxes), Zolpidem Tablets

IP Zoltrate-10 (2 boxes), Escitalopram & Clonazepam tablets IPI-

P KlozaPS-ES (2 boxes). The prosecution case is that when Dr.

Rajeeb Kumar was asked for the bills and license of the

aforementioned medicines under his control and being found in his

chamber, he stated that the said bills and license are not with him

and thus the petitioner, i.e., Dr. Rajeeb Kumar could not have kept

the said medicine in his possession in the absence of the bills and

license, thus case was registered for offence under Section 8/22

under the NDPS Act. The inspecting team immediately took over

the possession of the aforementioned tablets and a notice under

Section 52 of the NDPS Act was served upon and the petitioner

was arrested.

3. Learned counsel for the petitioner submits that the medicines

recovered are used for treatment of the patients and it is wrong to

[2024:RJ-JD:25739] (8 of 12) [CRLMB-4885/2024]

say that the medicines have been illegally stored in the hospital.

He further submits that as per the Schedule H, the medicines in

the registered hospital were being distributed by the registered

Medical Practitioner i.e. the present petitioner. Learned counsel

also submits that for the said medicines the bills are also placed

on record but the respondents without appreciating the fact that

the bills qua the said medicines were there, proceeded to arrest

the petitioner.

4. Learned counsel for the petitioner further submits that there

is no material on record indicating that the petitioner, who is

working as Physician has intentionally violated the norms under

the NDPS Act or the Rules framed thereunder. Learned counsel

further submits that the statements under Section 67 of the NDPS

Act are not admissible. He places reliance upon the judgment

passed by Hon'ble Apex Court in the case of Tofan Singh Vs.

State of Tamil Nadu reported in (2021) 4 SCC 1. He also

submits that the medicines recovered during investigation have

been supplied under valid bills issued by the

distributors/manufacturers.

5. Learned counsel also submits that Rule 65-A of the Rules of

1985 specifically provides that no person can

purchase/sell/consume or use any Psychotropic substance, except

in accordance with the drugs and cosmetic rules and such Rules

specifically provides that these acts shall be for the purpose

mentioned in Chapter VII-A of the NDPS Rules. Learned counsel

also submits that Rule 67 of the NDPS Rules provides in Rule (a)

(iii)(b) that Narcotic Drugs and Psychotropic substance can be

used for de-addiction of drug addicts, however, it mandatorily

[2024:RJ-JD:25739] (9 of 12) [CRLMB-4885/2024]

requires that the record of said acquisition and bills be maintained

for last two years.

6. Learned counsel for the petitioner also places reliance on the

order passed in the case of Dr. Dharmendra Vs. UOI, through

C.B.N. Chittorgarh (S.B. Crl. Misc. Bail Application No.3042/2020)

was pleased to observe as under:-

"From a perusal of the Form No.7, in reference whereto the violation of the NDPS Act is attributed to the petitioner, it is clear that the details required to be mentioned therein are almost identical to those which are required to be mentioned in the Schedule K of the Drugs and Cosmetics Rules. The respondents have not disputed the fact that the registers maintained under Schedule K of the Drugs and Cosmetic Rules, 1945 at both the institutions were provided to them. There is no allegation regarding any discrepancies in the entries made therein. Therefore, there is merit in the contention of Mr. Jain that even if it is assumed that the petitioner failed to maintain the Form No.7 in the proper proforma, then too he had no mens rea whatsoever for committing any offence punishable under the NDPS Act or the Rules framed thereunder. Any comment by this court as to whether violation in the case at hand would be of Rule 65-A or that of 67-A of the NDPS Rules would be premature and may even prejudice the trial. The fact that all the medicinal preparations administered to the patients at both the institutions were lawfully procured is admitted in the complaint. On a perusal of the Supreme Court judgment in The State of Punjab Vs. Rakesh Kumar (supra) relied upon by the learned Public Prosecutor, it comes out that the accused persons of that case were found in possession of bulk drugs without any valid authorization, whereas in the case at hand, the complaint itself reads that the drugs in question were lawfully acquired for the two medical institutions operated by the petitioner. Thus, the facts of the said case are totally distinguishable. The petitioner is suffering from serious medical ailments and he has been extended the benefit of interim bail by this court.

He is a qualified medical professional and is a permanent resident of Haryana and owns significant properties. Thus, there is no likelihood of the petitioner absconding in the event of being released on bail. Furthermore, the respondents too have not expressed any apprehension either in the complaint or in their reply that the petitioner may repeat the offence, if

[2024:RJ-JD:25739] (10 of 12) [CRLMB-4885/2024]

released on bail. Thus, the conditions of Section 37 of the NDPS Act are duly satisfied. Hence, I am inclined to extend the indulgence of bail to the petitioner in this case."

7. Learned Public Prosecutor vehemently submits that the

medicines in question were found in possession of the petitioner

for which the bills and the license was not available with the

petitioner and thus, the petitioner has been found guilty of

violating the provisions of Section 8/22 of the NDPS Act.

8. Considering the arguments advanced by the learned counsel

for the petitioner and the learned Public Prosecutor, this Court

prima facie does not find any allegation that the Psychotropic

substance (drugs/medicines) recovered were acquired illegally.

The conditions contained in Section 37 of the NDPS Act are duly

satisfied, therefore, without expressing any opinion on the merits

or demerits of the case, this Court deems it just and proper to

enlarge the petitioner on bail.

9. Accordingly, the bail application under Section 439 Cr.P.C. is

allowed and it is ordered that the accused-petitioner Dr. Rajeeb

Kumar S/o Krishnanand Prasad, arrested in relation to F.I.R.

No.141/2024 dated 21.03.2024, registered at Police Station

Kotwali Ganganagar, District Ganganagar, shall be enlarged on bail

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

with two sureties of Rs.50,000/- each to the satisfaction of the

learned trial Judge for his appearance before the Court concerned

on all the dates of hearing as and when called upon to do so.

(S.B. Criminal Miscellaneous Bail Application No.

3904/2024)

1. The present bail application has been filed under Section 439

Cr.P.C. on behalf of the petitioner, who is in custody in connection

[2024:RJ-JD:25739] (11 of 12) [CRLMB-4885/2024]

with F.I.R. No.141/2024 dated 21.03.2024, registered at Police

Station Kotwali, District Sri Ganganagar, for the offences under

Section 8/22 of NDPS Act.

2. Briefly stated, the facts of the case are that the petitioner is

working on the post of Nursing Staff with the Sri Ram Hospital, Sri

Ganganagar. As per the prosecution, an inspection was carried out

on 21.03.2024 in the medical store run by Sri Ram Hospital,

wherein certain allopathy medicines were seized and upon further

inspection medicines having pyschotrophic substances were also

found. During the said inspection, four injections of Mezolam (Nrx.

Midazolam Injection IP) for I.M./I.V. use, 5 ml each were

recovered from the petitioner and the petitioner was arrested in

the FIR at hand.

3. Learned counsel for the petitioner submits that the medicines

recovered from the medical store were purchased upon the

demand raised by Dr. Rajeeb Kumar. Learned counsel for the

petitioner also stated that the petitioner had stated before the

inspecting team that the bills for the said medicines may be either

with Dr. Rajeeb Kumar or the hospital Manager/Operator (संचालिका)

Smt. Santosh Devi. Learned counsel also submitted that the

petitioner has wrongly been implicated in the case as the

petitioner is working in the hospital as Nursing Staff and was given

additional charge for maintaining the record of purchasing the

medicines on computer and thus, if any medicines have been

purchased, then the petitioner cannot be held liable for the same.

He further submits that a false case has been foisted against the

petitioner and he has nothing to do with the alleged offences and

no useful purpose would be served by keeping him behind the

[2024:RJ-JD:25739] (12 of 12) [CRLMB-4885/2024]

bars. He also submits that there are no criminal antecedents of

similar nature against the accused-petitioner. Thus, the petitioner

may be enlarged on bail.

3. Per contra, learned Public Prosecutor opposes the bail

application.

4. Heard learned counsel for the petitioner and learned Public

Prosecutor as well as perused the material available on record.

5. Having considered the facts and circumstances of the case,

this Court, prima facie finds that the petitioner was discharging

the duties of Nursing Staff with Sri Ram Hospital and was

additionally entering the details of medicines in the computer that

are being purchased. Therefore, without expressing any opinion

on the merits or demerits of the case, this Court deems it just

and proper to enlarge the petitioner on bail.

5. Accordingly, the bail application under Section 439 Cr.P.C. is

allowed and it is ordered that the accused-petitioner Jogaram S/

o Lalaram, arrested in relation to F.I.R. No.141/2024 dated

21.03.2024, registered at Police Station Kotwali, District Sri

Ganganagar, shall be enlarged on bail provided he furnishes a

personal bond in sum of Rs.50,000/- with two sureties of

Rs.25,000/- each to the satisfaction of the learned trial Judge for

his appearance before the Court concerned on all the dates of

hearing as and when called upon to do so.

(DR. NUPUR BHATI), VJ 1-3-amit/-

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 : MAIMS

 
 
Latestlaws Newsletter