Citation : 2025 Latest Caselaw 4226 Raj
Judgement Date : 5 August, 2025
[2025:RJ-JD:34761]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
S.B. Criminal Misc(Pet.) No. 6221/2025
Subhash S/o Bhanwarlal, Aged About 41 Years, R/o Gangawas
Police Station Mandali District Barmer
----Petitioner
Versus
State Of Rajasthan, Through Public Prosecutor
----Respondent
For Petitioner(s) : Mr. Sanjay Bishnoi
For Respondent(s) : Mr. Narendra Singh Chandawat, Public
Prosecutor
HON'BLE MR. JUSTICE MUKESH RAJPUROHIT
Order
05/08/2025
1. By way of filing the present criminal misc. petition under
Section 528 BNSS, the petitioner has prayed for quashing and
setting aside the order dated 01.07.2025, passed by the learned
Special Judge, NDPS Act Cases, Shahpura, District Bhilwara in FIR
No.163/2024, P.S. Hanuman Nagar, District Bhilwara and the
vehicle Bolero Pick Up bearing registration No.RJ-14-GR-2397 may
be released to the petitioner on superdari.
2. Learned counsel for the petitioner submits that the Hon'ble
Supreme Court of India in the case of Sunderbhai Ambalal
Desai Vs. State of Gujarat reported in 2002 (10) SCC 283 was
pleased to hold that the vehicle should not be permitted to remain
parked for a long period of time in the police station as the same
shall gather rust and shall not remain useful thereupon. Learned
counsel therefore submits that the impugned order dated
[2025:RJ-JD:34761] (2 of 2) [CRLMP-6221/2025]
01.07.2025 whereby the prayer for release of vehicle in favour of
the petitioner was refused, deserves to be set aside.
3. Learned Public Prosecutor has opposed the prayer made on
behalf of the petitioner for release of the vehicle.
4. Relying upon the judgment of the Hon'ble Supreme Court in
the case of Sunderbhai Ambalal Desai Vs. State of Gujarat
reported in 2002 (10) SCC 283, the present petition is allowed
and the learned trial Court is directed to release the vehicle Bolero
Pick Up bearing registration No.RJ-14-GR-2397 which has been
seized as case property, by imposing the following conditions:-
a) That the petitioner shall keep the vehicle so released intact and shall not change its identification;
b) That the petitioner shall produce the vehicle as and when required by the trial court for proposed identification of the case property;
c) That the petitioner shall execute Supurdginama/ indemnity bond and two sureties bond to the satisfaction of the trial court, and
d) The trial court is empowered to impose any other conditions in the Supurdginama/indemnity bond and surety bonds to be fulfilled by the petitioner, which it may deem fit.
5. Needless to say, the trial court shall first verify that the
petitioner is the registered owner of the vehicle in question before
releasing the same.
6. Consequently, the present criminal misc. petition is allowed.
7. All pending applications, if any, also stand disposed of.
(MUKESH RAJPUROHIT),J 129-Ramesh/-
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!