Citation : 2024 Latest Caselaw 7917 Raj
Judgement Date : 10 September, 2024
[2024:RJ-JD:37575]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
S.B. Criminal Misc(Pet.) No. 6140/2024
Shamsher Singh S/o Harmel Singh, Aged About 40 Years, R/o
Sooch, Police Station Balinwali, Tehsil Phul, Dist. Bhatinda.
----Petitioner
Versus
State Of Rajasthan, Through Pp
----Respondent
For Petitioner(s) : Mr. S.K. Verma.
For Respondent(s) : Mr. Shri Ram Choudhary, P.P.
HON'BLE MR. JUSTICE ARUN MONGA
Order
10/09/2024
1. Under challenge before this Court is an order dated
11.07.2024 passed by the learned Special Judge, NDPS Act Cases,
Sardarshahar, District Churu, in Criminal Misc. Case No.38/2024,
arising out of FIR No.75/2023, dated 30.03.2023, lodged at P.S.
Bhanipura, District Churu, for the offences under Section 8/15 of
NDPS Act, wherein 19.5 kg Doda Post was recovered. Vide
impugned order, release of the vehicle in question (Pick-up) on
Superdari bearing registration No.PB-13-BE-6956 has been
declined.
2. Learned counsel for the petitioner submits that he is the
owner of the vehicle in question and the contraband recovered is
below commercial quantity. Same has been seized by the Police
Officers. Petitioner being the owner of the vehicle is best entitled
to get it back on Superdari.
[2024:RJ-JD:37575] (2 of 2) [CRLMP-6140/2024]
3. Learned Public Prosecutor opposes the instant criminal Misc.
petition on the ground that vehicle is a case property.
4. Vehicle was impounded on 30.03.2023 and ever-since parked
in 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.
5. 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.
(ARUN MONGA),J 61-Sumit/-
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!