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

Aasif Khan S/O Afjal vs The State Of Rajasthan ...
2024 Latest Caselaw 5671 Raj/2

Citation : 2024 Latest Caselaw 5671 Raj/2
Judgement Date : 4 September, 2024

Rajasthan High Court

Aasif Khan S/O Afjal vs The State Of Rajasthan ... on 4 September, 2024

Author: Manoj Kumar Garg

Bench: Manoj Kumar Garg

[2024:RJ-JP:37259]

        HIGH COURT OF JUDICATURE FOR RAJASTHAN
                    BENCH AT JAIPUR

    S.B. Criminal Miscellaneous Bail Application No. 13133/2023

Dilawar Khan S/o Hakim Khan, Aged About 37 Years, R/o Goan
Hatuniya, P.s. Hatuniya, Distt. Pratap Garh (Raj.) (Petitioner Is
Districtjail Baran)
                                                                    ----Petitioner
                                     Versus
The State Of Rajasthan, Through Pp
                                                                  ----Respondent

Connected With S.B. Criminal Miscellaneous Bail Application No. 13629/2023 Aasif Khan S/o Afjal, R/o Ganvari Nagri Police Station Daloda, Distt Mandsore (M.p.) At Present Dabada, P.s. Hathoniya, District Pratapgarh. (Raj.) (Petitioner Is District Jail Baran)

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

----Respondent

For Petitioner(s) : Mr. Ali. Mohd. Khan through VC Mr. Lakshya Kumar Sharma through VC For Respondent(s) : Mr. Jai Prakash Tiwari, PP through VC

HON'BLE MR. JUSTICE MANOJ KUMAR GARG

Order

04/09/2024

The petitioners have been arrested in connection with FIR

No.09/2022 registered at Special Police Station SOG, District ATS

and SOG (Jaipur Metro) for the offence punishable under Sections

8/22, 8/25 & 8/29 of NDPS Act. They have preferred these two

bail applications separately under Section 439 Cr.P.C.

[2024:RJ-JP:37259] (2 of 3) [CRLMB-13133/2023]

Learned counsel for the petitioners submits that the recovery

of contraband was made from the petitioners on 26.04.2022 and

the samples were sent for FSL on 28.04.2022, but inventory in

this case was prepared before the Magistrate on 03.11.2022.

Counsel submits that this shows that there is clear cut violation of

provisions of Section 52(A) of NDPS Act. The petitioners are inside

the jail since 26.04.2022 and the trial of the case will take

sufficient long time to be concluded. Therefore, the benefit of bail

should be granted to the accused-petitioners. He relied upon the

judgment of the Hon'ble Supreme Court in the case of

Mohammad Khalid and Anr. Vs. State of Telangana,

Criminal Appeal No.1610/2023, decided on 01.03.2024. The

relevant para is as under:

"Admittedly, no proceedings under Section 52A of the NDPS Act were undertaken by the Investigating Officer PW-5 for preparing an inventory and obtaining samples in presence of the jurisdictional Magistrate. In this view of the matter, the FSL report(Exhibit P-11) is nothing but a waste paper and cannot be read in evidence. The accused A-3 and A-4 were not arrested at the spot. The offence under Section 20(b)(ii)

(c) deals with production, manufacture, possession, sale, purchase, transport, import or export of cannabis. It is not the case of the prosecution that the accused A-3 and A-4 were found in possession of ganja. The highest case of the prosecution which too is not substantiated by any admissible or tangible evidence is that these two accused had conspired sale / purchase of ganja with A-1 and A-2. The entire case of the prosecution as against these two accused is based on the interrogation notes A-1 and A-2".

Learned Public Prosecutor has opposed both the bail

applications.

[2024:RJ-JP:37259] (3 of 3) [CRLMB-13133/2023]

Heard learned counsel for the parties and perused the

material available on record.

Having regard to the totality of the facts and circumstances

of the case and considering the fact that the petitioner are inside

the jail since 26.04.2022, 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, both the bail applications filed under Sec.439

Cr.P.C. are allowed and it is directed that petitioners (1) Dilawar

Khan S/o Hakim Khan & (2) Aasif Khan S/o Afjal shall be released

on bail in connection with FIR No.09/2022 registered at Special

Police Station SOG, District ATS and SOG (Jaipur Metro), provided

each of them executes a personal bond in a sum of Rs.2,00,000/-

with two sound and solvent sureties of Rs.1,00,000/- each to the

satisfaction of learned trial court for their appearance before that

court on each and every date of hearing and whenever called upon

to do so till the completion of the trial.

(MANOJ KUMAR GARG),J

MS/-1 & 2

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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter