Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Kishan Lal vs State Of Rajasthan (2024:Rj-Jd:41675)
2024 Latest Caselaw 8936 Raj

Citation : 2024 Latest Caselaw 8936 Raj
Judgement Date : 10 October, 2024

Rajasthan High Court - Jodhpur

Kishan Lal vs State Of Rajasthan (2024:Rj-Jd:41675) on 10 October, 2024

[2024:RJ-JD:41675]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
                S.B. Criminal Misc(Pet.) No. 6948/2024

Kishan Lal S/o Champa Lal, Aged About 40 Years, R/o Behind
Sabji Mandi, Bangla Nagar, Bikaner.
                                                                    ----Petitioner
                                    Versus
State Of Rajasthan, Through Pp
                                                                  ----Respondent


For Petitioner(s)         :     Mr. Kaushal Gautam
For Respondent(s)         :     Ms. Sonu Manawat, PP



               HON'BLE MR. JUSTICE ARUN MONGA

Order

10/10/2024

1. Under challenge before this Court is an order dated

11.09.2024 passed by the learned Special Judge, NDPS Act cases,

District Bikaner (Additional Sessions Judge No.1, Bikaner) in

Criminal Misc. Case No.436/2024 pertaining to FIR No.118/2024,

under Sections 8/15 and 29 of NDPS Act, registered at Police

Station Muktaprasad, District Bikaner. Vide impugned order,

release of the vehicle in question (Mahindra Supro Profit Truck

Mini) on supardari bearing registration No.RJ-10-GB-6683 has

been declined. Learned counsel for the petitioner states that

allegedly 17.100 kg Poppy straw (below commercial quantity) was

recovered from the vehicle in question.

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

owner of the vehicle in question. Same has been seized by the

Police Officers. Petitioner being the owner of the vehicle is best

entitled to get it back on supurdari. He further submits that

[2024:RJ-JD:41675] (2 of 2) [CRLMP-6948/2024]

vehicle was impounded on 03.04.2024 and ever since is lying

parked in the police custody and needless to say it is deteriorating

by each passing day and would turn into a complete junk by the

time trial is concluded.

3. Learned Public Prosecutor opposes the instant criminal Misc.

petition on the ground that vehicle is a case property.

4. Reference may be had to 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. In

view thereof, the instant Petition is also allowed. Adopting the

same reasoning as assigned in the judgment, ibid, 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 Supurdarinama and surety of like

amount to the satisfaction of the Court below. It is expected of the

learned trial Court to verify the ownership documents of the

vehicle in question before releasing the same on Supurdarinama in

favour of the owner.

(ARUN MONGA),J 52-DhananjayS/-

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