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

Dariya Singh vs State Of Rajasthan (2025:Rj-Jd:19053)
2025 Latest Caselaw 12002 Raj

Citation : 2025 Latest Caselaw 12002 Raj
Judgement Date : 21 April, 2025

Rajasthan High Court - Jodhpur

Dariya Singh vs State Of Rajasthan (2025:Rj-Jd:19053) on 21 April, 2025

Author: Manoj Kumar Garg
Bench: Manoj Kumar Garg
[2025:RJ-JD:19053]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
                S.B. Criminal Appeal (Sb) No. 644/2025

1.       Dariya Singh S/o Ram Sukh, Aged About 60 Years, R/o
         Chak No. 27 Bd P.s. Khajuwala, Dist. Bikaner,raj.
2.       Kanhiya Lal @ Kanhi Ram S/o Ram Sukh, Aged About 56
         Years,      R/o     Chak No.           27     Bd    P.S.      Khajuwala,   Dist.
         Bikaner,raj.
                                                                          ----Appellants
                                          Versus
1.       State Of Rajasthan, Through PP
2.       Rajendra S/o Sri Lalchand, R/o Mastiwali Head, Tehsil
         Tibbi, P.s. Talwada, Dist. Hanumangarh
                                                                        ----Respondents


For Appellant(s)                :     Mr. H.S.S.S. Kharlia, Sr. Advocate
                                      assisted by Ms. Kinjal Purohit
For Respondent(s)               :     Ms. Sonu Manawat, PP
                                      Mr. Kaushal Gautam



          HON'BLE MR. JUSTICE MANOJ KUMAR GARG

Judgment

21/04/2025

The present criminal appeal has been filed under 14A (2) of

the SC/ST (Prevention of Atrocities) Act. The appellants have been

arrested in connection with FIR No.304/2019, Police Station,

Khajuwala, District Bikaner for the offence under Sections 302,

307, 325, 323, 341 and 34 of IPC and 3(2)(v) of the SC/ST Act.

The present appeal is against the order dated 19.03.2025 passed

by the learned Special Judge (Additional District & Session Judge),

Bikaner, whereby the bail application preferred under Section 439

Cr.P.C. (483 BNSS) on behalf of the appellants was rejected.

[2025:RJ-JD:19053] (2 of 4) [CRLAS-644/2025]

Earlier, the criminal appeal was dismissed as withdrawn qua

the appellant No.2 - Kanhiya Lal @ Kanhi Ram vide order dated

04.04.2025 passed by this Court.

Learned counsel for the appellants submits that the appellant

No.1 - Dariya Singh has been in custody since 09.11.2019 and the

trial of the case is yet pending. Counsel further submits that the

appeal filed by similar situated co-accused persons namely,

Dharmendra Kumar and Roshan Lal has been allowed and they

have already been enlarged on bail by this Court vide order dated

11.03.2025.

In support of his contentions, learned counsel placed reliance

on the judgment of Honb'le Supreme Court in the case of

Balwinder Singh Vs. State of Punjab & Anr. (Special Leave to

Appeal (Crl.) No.8523/2024) in which while granting bail it has

been observed as under:

" 9. The incident in the present case occurred on 25.06.2020 and the petitioner was arrested soon thereafter on 26.06.2020. By now, 6 co- accused have been granted bail. As the prosecution wishes to examine 17 more witnesses, the trial is unlikely to conclude on a near date.

10. Considering the above and to avoid the situation of the trial process itself being the punishment particularly when there is presumption of innocence under the Indian jurisprudence, we deem it appropriate to grant bail to the petitioner - Balwinder Singh. It is ordered accordingly. Appropriate bail conditions be imposed by the learned trial court."

A coordinate Bench of this Court in the case of Umesh Vyas

vs. State of Rajasthan (S.B. Criminal Misc. II Bail Application

No.14958/2022), vide order dated 17.03.2023, also observed as

follows:

[2025:RJ-JD:19053] (3 of 4) [CRLAS-644/2025]

"The Hon'ble Supreme Court in the cases of Abdul Majeed Lone Vs. Union Territory of Jammu and Kashmir [Special Leave to Appeal (Crl.) No.3961/2022], Amit Singh Moni Vs. State of Himachal Pradesh (Criminal Appeal No.668/2020), Tapan Das Vs. Union of India [Special Leave to Appeal (Criminal) No.5617/2021], Kulwant Singh Vs. State of Punjab [Special Leave to Appeal (Criminal) No.5187/2019], Ghanshyam Sharma Vs. State of Rajasthan [Special Leave to Appeal (Criminal) No.5397/2019], Nadeem Vs. State of UP [Special Leave to Appeal (Criminal) No.1524/2022] and Mukesh Vs. The State of Rajasthan [Special Leave to Appeal (Criminal) No.4089/2021] has granted bail to the accused persons, against whom the allegations are of transporting or possessing narcotic contraband above commercial quantity, on the ground of custody period and taking into consideration the fact that the trial against the said accused persons will take time in completion. The Hon'ble Supreme Court has ordered for release of the accused persons who were in custody from two years to four years. Learned Public Prosecutor has opposed the bail application.

Having regard to the totality of the facts and circumstances of the case, I deem it appropriate to allow this fifth bail application solely on the ground of custody period of the accused petitioner and keeping in view the fact that the trial against him has not been completed till date.

Accordingly, without expressing any opinion on the merits of the case, this third bail application filed under Section 439 Cr.P.C. is allowed and it is directed that petitioner Umesh Vyas S/o Shri Ganeshlal Ji shall be released on bail in connection with FIR No.15/2019 of Police Station Charbhuja, District Rajsamand provided he executes a personal bond in a sum of Rs.50,000/- with two sound and solvent sureties of Rs.25,000/- each to the satisfaction of learned trial court for his appearance before that court on each and every date of hearing and whenever called upon to do so till the completion of the trial."

The appellant No.1 - Dariya Singh has been in custody since

09.11.2019 and the trial of the case will take sufficiently long

time. With these submissions, learned counsel for the appellant

[2025:RJ-JD:19053] (4 of 4) [CRLAS-644/2025]

prayed that the benefit of bail may be granted to the accused-

appellant.

Learned Public Prosecutor and counsel for the complainant

have vehemently opposed the prayer made by counsel for the

appellants and prayed for dismissal of the appeal.

I have considered the arguments advanced before me and

gone through the material available on record.

Having regard to the entirety of facts and circumstances as

available on record and upon a consideration of the arguments

advanced at the bar, since the appellant No.1 - Dariya Singh is

behind bars for some time and the trial is yet pending, this Court

is of the opinion that the order rejecting the application for bail

filed on behalf of the appellant No.1 - Dariya Singh, cannot be

sustained and deserves to be set aside.

Accordingly, the present criminal appeal is partly allowed.

The impugned order dated 19.03.2025 is set aside and it is

ordered that the accused-appellant No.1 - Dariya Singh S/o

Ram Sukh, shall be enlarged on bail in FIR No.304/2019, Police

Station, Khajuwala, District Bikaner provided he furnishes a

personal bond in the sum of Rs.2,00,000/- with two sureties of

Rs.1,00,000/- 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.

(MANOJ KUMAR GARG),J 44-mSingh/-

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