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

Lalu Ram vs State Of Rajasthan (2025:Rj-Jd:53204)
2025 Latest Caselaw 16458 Raj

Citation : 2025 Latest Caselaw 16458 Raj
Judgement Date : 8 December, 2025

[Cites 6, Cited by 0]

Rajasthan High Court - Jodhpur

Lalu Ram vs State Of Rajasthan (2025:Rj-Jd:53204) on 8 December, 2025

[2025:RJ-JD:53204]

        HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                         JODHPUR
   S.B. Criminal Miscellaneous Bail Application No. 14302/2025

Lalu Ram S/o Ram Chandra, Aged About 35 Years, R/o
Khatyakheri Ps Nahargarh Tehsil Sitamau Dist Mandsore, Mp At
Present Lodged In Sub Jail Pindwara
                                                                   ----Petitioner
                                    Versus
State Of Rajasthan, Through Pp
                                                                 ----Respondent


For Petitioner(s)         :     Mr. Ram Niwas Bishnoi
For Respondent(s)         :     Mr. Surendra Bishnoi, PP



          HON'BLE MR. JUSTICE MUKESH RAJPUROHIT

Order

08/12/2025

The instant application for bail under Section 483 of BNSS

(439 of Cr.P.C.) has been filed by petitioner who has been arrested

in the present matter. The requisite details of the matter are

tabulated herein below:

S. No.                     Particulars of the case

   2.      Police Station              Pindwara
   3.      District                    Sirohi

4. Offences alleged in the FIR Sections 8 and 18 of NDPS Act

5. Offences added, if any Sections 29 and 25 of NDPS Act

Learned counsel further submitted that allegation against

present petitioner is false and fabricated. It is further submitted

that recovery of alleged contraband was stated to be affected on

09.04.2025, whereas, samples were forwarded to the FSL for

examination only on 04.06.2025, resulting in an unaccounted

(Uploaded on 09/12/2025 at 05:18:25 PM)

[2025:RJ-JD:53204] (2 of 3) [CRLMB-14302/2025]

delay of approximately 57 days. Learned counsel argues that such

an unexplained lapse creates a reasonable possibility of tampering

with the samples, which cannot be ruled out. Further, Clause 1.13

of Standing Order No.1/1988 dated 15.03.1988, mandates that

samples drawn ought to have been sent for FSL examination

within 72 hours from recovery. He, therefore, urges that benefit of

doubt ought to be extended to the petitioner. He has also

submitted that there are no previous criminal antecedents against

the petitioner.

Learned counsel also submits that as per averments in the

FIR, alleged recovery was effected in the morning and as per

provisions of Section 42 of the NDPS Act, it is mandatory to obtain

prior authorization from a competent authority for search and

seizure. These mandatory requirements, however, were not

complied with in the present case.

In support of his contentions, learned counsel for the

petitioner has placed reliance upon the judgment rendered by the

Hon'ble Supreme Court in Rambabu v. State of Rajasthan

[SLP (Crl.) No.5648/2025 and SLP (Crl.) No.5732/2025],

decided on 13.08.2025, wherein relief was granted considering the

delay and lack of substantive evidence.

Moreover, challan has already been filed and petitioner has

been in custody since 09.04.2025 (about 07 months and 29 days)

and trial of case will take sufficiently long time, therefore, benefit

of bail may be granted to accused-petitioner.

Per contra, learned Public Prosecutor has vehemently

opposed bail application and submits that allegedly recovered

(Uploaded on 09/12/2025 at 05:18:25 PM)

[2025:RJ-JD:53204] (3 of 3) [CRLMB-14302/2025]

narcotic contraband viz. Opium, exceeds commercial quantity

threshold, being 3.390 kgs. However, he does not refute the

samples were sent for FSL after a delay of about 57 days.

Having heard and considered the rival submissions, facts and

circumstances of the case as well as perused material available on

record; considering the fact that Clause 1.13 of Standing Order

No.1/1988 dated 15.03.1988, mandates that samples drawn

ought to have been sent for FSL examination within 72 hours from

recovery; challan has already been filed and petitioner has been in

custody since 09.04.2025 (about 07 months and 29 days) and

trial of case will take sufficiently long time to conclude; without

expressing any opinion on merits/demerits of the case, this Court

is inclined to enlarge petitioner on bail.

Consequently, bail application under Section 483 of BNSS

(439 of Cr.P.C.) is allowed. It is ordered that accused-petitioner as

named in the cause title, arrested in connection with above

mentioned FIR, shall be released on bail, if not wanted in any

other case, provided he/she/they furnishes a personal bond of

Rs.50,000/- and two sureties of Rs.25,000/- each, to the

satisfaction of learned trial court, for his/her/their appearance

before that court on each & every date of hearing and whenever

called upon to do so till completion of the trial.

(MUKESH RAJPUROHIT),J 33-mSingh/-

(Uploaded on 09/12/2025 at 05:18:25 PM)

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