Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Naresh Kumar @ Sonu vs State Of Rajasthan (2025:Rj-Jd:18339)
2025 Latest Caselaw 11336 Raj

Citation : 2025 Latest Caselaw 11336 Raj
Judgement Date : 9 April, 2025

Rajasthan High Court - Jodhpur

Naresh Kumar @ Sonu vs State Of Rajasthan (2025:Rj-Jd:18339) on 9 April, 2025

Author: Farjand Ali
Bench: Farjand Ali
[2025:RJ-JD:18339]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
 S.B. Criminal Misc Suspension Of Sentence Application (Appeal)
                              No. 1035/2024

Naresh Kumar @ Sonu S/o Shri Laxman Das, Aged About 35
Years, R/o Ward No. 9, Near Mochiyon Ki Dharamshala, Nohar,
Dist. Hanumangarh,raj. (At Present Lodged In Central Jail,
Sriganganagar)
                                                                   ----Petitioner
                                    Versus
State Of Rajasthan, Through Pp
                                                                 ----Respondent
                              Connected With
 S.B. Criminal Misc Suspension Of Sentence Application (Appeal)
                              No. 1663/2023
Umesh Sharma @ Viky Sipi S/o Ramprasad Sharma, Aged About
30 Years, Resident Of Hanotiya Bujurg, Rawli Road, Tehsil Niwai,
Distt. Tonk, Presently R/o As Tenant Of Rambabu Yadav, Purani
Basti, Futakot Chandpole, Distt. Jaipur (Raj) (At Present Lodged
In Central Jail Bikaner)
                                                                   ----Petitioner
                                    Versus
State Of Rajasthan, Through Pp
                                                                 ----Respondent


For Petitioner(s)         :     Mr. Rajesh Saharan
                                Mr. Suresh Nehra
For Respondent(s)         :     Mr. Vikram Rajpurohit, DyGA



                HON'BLE MR. JUSTICE FARJAND ALI

Order

09/04/2025

1. These two applications for suspension of sentence have been

moved on behalf of the appellant-applicants in the matter of

judgment of conviction dated 29.11.2023 and order of sentence

[2025:RJ-JD:18339] (2 of 5) [SOSA-1035/2024]

dated 30.11.2023 passed by the learned Special Judge, NDPS Act

Cases, Nohar, District Hanumangarh in Sessions Case No.46/2022

(CIS No.46/2022), whereby appellant Naresh Kumar was

convicted for the offence under Section 8/22 of the NDPS Act and

appellant Umesh Sharma was convicted for the offence under

Section 8/22 read with Section 29 of the NDPS Act and each of

them was sentenced to undergo rigorous imprisonment of 14

years alongwith a fine of Rs.2,00,000/- with default sentence.

2. Learned counsel for the appellant-applicants submit that the

appellants have a strong arguable case in their favour. The

mandatory provisions of NDPS Act, more particularly Section 42 of

the Act, have not been complied with in the case at hand. It is

contended that the learned trial Judge has not appreciated the

correct, legal and factual aspects of the matter and thus, reached

at an erroneous conclusion of guilt, therefore, the same is

required to be appreciated again by this court being the first

appellate Court. The hearing of the appeal is likely to take long

time, therefore, the application for suspension of sentence may be

allowed.

3. Per contra, learned Public Prosecutor has vehemently

opposed the prayer made by learned counsel for the accused-

applicants for releasing the appellants on bail.

4. I have heard learned counsel for the parties and gone

through the record of the case.

[2025:RJ-JD:18339] (3 of 5) [SOSA-1035/2024]

5. The appellants were tried and convicted for committing

offence under Section 8/22 of the NDPS Act vide the judgment

under assail dated 29.11.2023. They were directed to be

imprisoned for a period of 14 years. The appeal has been

admitted before this court for the purpose of making further

appreciation of evidence.

6. The first and foremost plea raised by the learned counsel for

the petitioner seems to be worth consideration, which is about

total non-compliance of Section 42 of the NDPS Act and for that

purpose, the arguments have been raised that the seizure has

been made by an unauthorized person. He drew the attention of

this court towards the statement of Manguram (P.W.1), Sub-

Inspector of Police, who effected search, seizure and arrest of the

accused. Though he portrayed himself as a person having charge

of the police station at the relevant point of time when the seizure

was made, but surprisingly, when he was subjected to cross-

examination, he in unequivocal and unambiguous term has

admitted that on 25.05.2022, one Mr. Ravindra Naruka was posted

as SHO, Police Station Nohar, but he had gone out of the

premises, however, nothing has been produced to show that the

charge of the police station had been handed over to the Sub-

Inspect Manguram (P.W.1). He candidly made admission of having

no document on record or copy of the Roznamcha diary showing

the fact of delivering of charge to him before proceeding in the

matter of effecting search and seizure. It is noteworthy that

[2025:RJ-JD:18339] (4 of 5) [SOSA-1035/2024]

Section 42 of the NDPS Act is a mandatory provision and non-

compliance of which vitiates the recovery and even conviction.

7. Section 42 of the NDPS Act read with the Standing Order

No.1/1986 issued by the Government of India makes it abundantly

clear that only those Sub-Inspectors, who are posted as SHO of a

particular police station are authorized to effect search and

seizure. A plain reading of the S.O. No.1/1986 manifests that

every Sub-Inspector of police is not authorized to effect search

and seizure under the NDPS Act. If it has happened, then

recovery in this case had been made by an unauthorized officer

and doing so the entire proceeding has been vitiated. My opinion

is based upon the celebrated judgment of Hon'ble Supreme Court

in the case of Roy V.D. Vs. State of Kerala reported in AIR

2001 SC 137.

8. Since a question of law has emerged, which if finally decided

in favour of the appellants, then they would get acquittal and the

conviction would be vitiated on this count alone, therefore, this

court does not wish to continue further incarceration of the

appellants till disposal of the appeal. Early hearing of the appeal

is not a seeming fate.

9. Accordingly, the application for suspension of sentence filed

under Section 389 Cr.P.C. is allowed and it is ordered that the

sentence passed by learned trial court (details of which are

provided in para 1 of this order) against the appellant-applicants

[2025:RJ-JD:18339] (5 of 5) [SOSA-1035/2024]

named above, shall remain suspended till final disposal of the

aforesaid appeals and each of them shall be released on bail

provided he executes a personal bond in the sum of Rs.50,000/-

with two sureties of Rs.25,000/- each to the satisfaction of the

learned trial Judge for his appearance in this court on 12.05.2025

and whenever ordered to do so till the disposal of the appeal on

the conditions indicated below:-

1. That he will appear before the trial Court in the month of January of every year till the appeal is decided.

2. That if the applicant changes the place of residence, he will give in writing his changed address to the trial Court as well as to the counsel in the High Court.

3. Similarly, if the sureties change their address(s), they will give in writing their changed address to the trial Court.

10. The learned trial Court shall keep the record of attendance of

the accused-applicants in a separate file. Such file be registered as

Criminal Misc. Case related to original case in which the accused-

applicants were tried and convicted. A copy of this order shall also

be placed in that file for ready reference. Criminal Misc. file shall

not be taken into account for statistical purpose relating to

pendency and disposal of cases in the trial court. In case the said

accused applicant do not appear before the trial court, the learned

trial Judge shall report the matter to the High Court for

cancellation of bail.

(FARJAND ALI),J 101-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