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

State Of Rajasthan vs Mittu Singh (2025:Rj-Jd:20860)
2025 Latest Caselaw 12126 Raj

Citation : 2025 Latest Caselaw 12126 Raj
Judgement Date : 23 April, 2025

Rajasthan High Court - Jodhpur

State Of Rajasthan vs Mittu Singh (2025:Rj-Jd:20860) on 23 April, 2025

Author: Farjand Ali
Bench: Farjand Ali
[2025:RJ-JD:20860]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
               S.B. Crml Leave To Appeal No. 189/2024

State Of Rajasthan, Through Pp
                                                                   ----Appellant
                                    Versus
Mittu Singh S/o Moti Singh, Aged About 24 Years, R/o 24 Meel
Rawji Ka Talab, P.s. Bheem, Dist. Rajsamand.
                                                                 ----Respondent


For Appellant(s)          :     Mr. Sri Ram Choudhary, AGA
For Respondent(s)         :     Mr. Vikram Singh Jaitawat



                HON'BLE MR. JUSTICE FARJAND ALI

Order

23/04/2025

1. The instant Leave to Appeal filed by the State is directed

against the judgment dated 11.09.2023, passed by the learned

Special Judge, NDPS Act cases-cum-Additional Sessions Judge,

Rajsamand, in NDPS Case No.70/2022, whereby the learned

Judge acquitted the accused respondent from the charges.

2. Bereft of elaborated details, the facts of the case, briefly stated,

are as follows: On 02.10.2016, PW-9 Lachchi Ram, Sub-Inspector

of Police at Police Station Bheem, apprehended the accused

respondent for having a plastic bag in his hand. A search was

conducted, and 4 kg of poppy husk was found in the bag. The

accused was arrested, a seizure of the contraband was made, and

subsequently, an FIR was lodged. The investigation commenced

and was concluded, and accordingly, the respondent was charged

with committing an offence under Section 8 read with Section 15

[2025:RJ-JD:20860] (2 of 4) [CRLLA-189/2024]

of the NDPS Act. 13 witnesses were examined for the prosecution,

and 22 judgments were tendered into evidence to substantiate the

charge. The accused was examined under Section 313 of the

Cr.P.C., after which the parties were heard. The learned Trial Court

acquitted the accused on the grounds of non-compliance with the

mandatory provisions.

2.1. It is an admitted fact that the seizure was made by PW-1

Amar Singh and PW-9 Lachchi Ram. Neither of them were officers

authorized to effect search and seizure under the NDPS Act, as, at

the relevant time, one Brijesh Kumar was posted as SHO of Police

Station Bheem. Neither PW-9 Lachchi Ram was posted as SHO,

nor has any document been produced to show his action in the

capacity of a Station House Officer. The notification No. F. 1(3) FD/

EX/85-I, dated 16-10-86, published in Rajasthan Gazette Part IV-

C (II) dated 16-10-86 on page 269 reads as:-

S.O. 115.- In exercise of the powers conferred by section 42 of the Narcotic Drugs and Psychotropic Substances Act, 1985 (Act No 61 of 1985) the State Government hereby authorise all Inspectors of Police, and Sub-Inspectors of Police, posted as Station House Officers, to exercise the powers mentioned in Section 42 of the said Act with immediate effect:

Provided that, when power is exercised by Police Officer other than Police Inspector of the area concerned such officer shall immediately handover the person arrested and articles seized to the concerned Police Inspectors or S.H.O. of the Police Station concerned.

A review of SO No.1/1986 issued by the Government of India

makes it abundantly clear that only Sub-Inspectors posted as SHO

[2025:RJ-JD:20860] (3 of 4) [CRLLA-189/2024]

at certain police stations have the authorization to conduct search

and seizure, but with the specific stipulation that they must be

posted as SHO. In the present case, this condition was not met, as

the Seizing Officer, who was a Sub-Inspector, was not posted as

the SHO, and it is admitted that PW-9 Lachchi Ram was not

posted as SHO. Therefore, he was not a competent officer to

effect the search and seizure under the NDPS Act. Hon'ble the

Supreme Court passed a landmark judgment in the case of Roy

V.D. Vs. State of Kerala reported in AIR 2001 SC 137 wherein,

in a similar situation, it was observed as under:-

16. Now, it is plain that no officer other than an empowered officer can resort to Section 41(2) or exercise powers under Section 42(1) of the Narcotic Drugs & Psychotropic Substances Act or make a complaint under Clause (d) of Sub-section (1) of Section 36A of the Narcotic Drugs & Psychotropic Substances Act. If follows that any collection of material, detention or arrest of a person or search of a building or conveyance or seizure effected by an officer not being an empowered officer or an authorised officer under Section 41(2) of the Narcotic Drugs & Psychotropic Substances Act, lacks sanction of law and is inherently illegal and as such the same cannot form the basis of a proceeding in respect of offences under Chapter IV of the Narcotic Drugs &Psychotropic Substances Act and use of such a material by the prosecution vitiates the trial.

17. To the same effect is the view expressed by this Court in State of Punjab v. Balbir Singh 1994 (i) SCC 299.

In para 13 Jayachandra Reddy, J. speaking for the Court observed thus:

Therefore, if an arrest or search contemplated under Sections 41 and 42 is made under a warrant issued by any other Magistrate or is made by any officer not empowered or authorised, it would per se be illegal and

[2025:RJ-JD:20860] (4 of 4) [CRLLA-189/2024]

would affect the prosecution case and consequently vitiate the trial.

The State of Rajasthan has sought leave from this Court by

filing an appeal against the judgment of acquittal. If the leave is

granted, the appeal shall be taken up, and the accused would be

summoned to respond. In such a case, the fate of the case is

apparent, and granting leave to appeal while keeping the appeal

pending before this Court would be a futile exercise. Since the

actions taken in this case cannot be undone and the legal and

factual situation would remain as it is, even if the appeal is heard

after several years.

4. In view of the above, I am of the opinion that permitting the

State to file an appeal would be an exercise in futility. Thus, the

instant criminal leave to appeal, being devoid of any merit, is

hereby dismissed.

(FARJAND ALI),J 109-Mamta/-

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