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

Saddam vs State Of Rajasthan (2025:Rj-Jd:53858)
2025 Latest Caselaw 16898 Raj

Citation : 2025 Latest Caselaw 16898 Raj
Judgement Date : 15 December, 2025

[Cites 4, Cited by 0]

Rajasthan High Court - Jodhpur

Saddam vs State Of Rajasthan (2025:Rj-Jd:53858) on 15 December, 2025

[2025:RJ-JD:53858]

        HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                         JODHPUR
   S.B. Criminal Miscellaneous Bail Application No. 11277/2025

Saddam S/o Lal Mohammad, Aged About 33 Years, Resident Of
Budha Police Station Narayangarh District Mandsaur Mp (Lodged
In Dist. Jail Pratapgarh)
                                                                    ----Petitioner
                                     Versus
State Of Rajasthan,
                                                                  ----Respondent


For Petitioner(s)          :     Mr. VK Gaur.
For Respondent(s)          :     Ms. Sonu Manawat, PP



           HON'BLE MR. JUSTICE MUKESH RAJPUROHIT

Order

15/12/2025 This application for bail under Section 483 of BNSS (439

Cr.P.C.) has been filed by the 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              Chhotisadari
   3.      District                    Pratapgarh

4. Offences alleged in the FIR Under Sections 8/15 of the NDPS Act

5. Offences added, if any -

Learned counsel for the petitioner contends that the allegations

levelled against the petitioner are false and fabricated. He further

submits that, as per the prosecution story, contraband poppy husk

(weighing 160.740 kilograms), which is stated to be above the

commercial quantity was recovered from an abandoned Truck, and in

(Uploaded on 15/12/2025 at 04:36:47 PM)

[2025:RJ-JD:53858] (2 of 4) [CRLMB-11277/2025]

the Course of further investigation the present petitioner was

apprehended.

It is further submitted that recovery of alleged contraband

was stated to be affected on 26.03.2024, whereas, samples were

forwarded to the FSL for examination only on 01.08.2024,

resulting in an unaccounted delay of approximately four months

and six days.

It is also submitted by learned counsel for the petitioner that

the petitioner has only one previous antecedent, in which the

petitioner has already been enlarged on bail by a Coordinate

Bench of this Court vide order dated 20.09.2025 passed in S.B.

Criminal Miscellaneous Bail Application No. 15006/2024.

It is submitted that the co-accused Sanjay has already been

enlarged on bail by a Coordinate Bench of this Court vide order dated

14.08.2025 passed in S.B. Criminal Miscellaneous Bail Application

No. 1512/2025.

Learned counsel argues that such an unexplained lapse

creates a reasonable possibility of tampering with the samples,

which cannot be ruled out. He has also submitted 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. It is additionally contended 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.

(Uploaded on 15/12/2025 at 04:36:47 PM)

[2025:RJ-JD:53858] (3 of 4) [CRLMB-11277/2025]

Learned counsel for the petitioner has placed reliance on the

judgment rendered 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.

It is further submitted that the challan has already been filed

and the petitioner has been in custody since 09.11.2024, i.e. for

about 1 year and 1 month. The trial of the case is likely to take a

sufficiently long time to conclude; therefore, further incarceration

of the petitioner is not warranted, and the benefit of bail deserves

to be granted.

Per contra, learned Public Prosecutor has vehemently

opposed the bail application and submitted that the contraband

recovered in this matter is above the commercial quantity and the

crime committed in the present case is against the society.

However, he is not in a position to refute the fact that FSL samples

were sent after an inordinate delay of four months and six days

days and the petitioner is in custody since long.

Having heard and considered the rival submissions, facts and

circumstances of the case as well as perused material available on

record; considering Clause 1.13 of Standing Order No.1/1988

dated 15.03.1988, which mandates that samples drawn ought to

have been sent for FSL examination within 72 hours from

recovery; and the challan has already been filed; the co-accused

person has already been enlarged on bail; the petitioner has

remained in custody since 09.11.2024 i.e. for about 1 year and 1

month; and the trial of the case will take sufficient long time to

(Uploaded on 15/12/2025 at 04:36:47 PM)

[2025:RJ-JD:53858] (4 of 4) [CRLMB-11277/2025]

conclude; without expressing any opinion on merits/demerits of

the case, this Court is inclined to enlarge the petitioner on bail.

Consequently, the bail application under Section 483 of BNSS

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

as named in the cause title, arrested in connection with the above

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

other case, provided he furnishes a personal bond of

Rs.1,00,000/- and two sureties of Rs.50,000/- each, to the

satisfaction of learned trial court, for his appearance before that

court on each & every date of hearing and whenever called upon

to do so till completion of the trial.

In case, the petitioner remains absent on any date of

hearing or makes an attempt to delay the trial by seeking

unnecessary adjournments, it shall be taken as a misuse of

concession of bail granted to him by this Court. The prosecution,

in such a situation, shall be at liberty to move an application

seeking cancellation of bail granted to the petitioner today by this

Court.

(MUKESH RAJPUROHIT),J 123-/Jitender//-

(Uploaded on 15/12/2025 at 04:36:47 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