Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Moti Singh Sodhiya vs State Of Rajasthan (2025:Rj-Jd:27083)
2025 Latest Caselaw 10611 Raj

Citation : 2025 Latest Caselaw 10611 Raj
Judgement Date : 13 June, 2025

Rajasthan High Court - Jodhpur

Moti Singh Sodhiya vs State Of Rajasthan (2025:Rj-Jd:27083) on 13 June, 2025

Author: Farjand Ali
Bench: Farjand Ali
[2025:RJ-JD:27083]

          HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                           JODHPUR
      S.B. Criminal Miscellaneous Bail Application No. 4453/2025

 Moti Singh Sodhiya S/o Sh. Bheru Singh, Aged About 53 Years,
 R/o Semali Mewad Ps, Dist. Neemuch, Mp. (Lodged In Dist. Jail
 Bhilwara)
                                                                       ----Petitioner
                                        Versus
 State Of Rajasthan, Through Pp
                                                                     ----Respondent


For Petitioner(s)             :     Mr. Vijay Raj Bishnoi
For Respondent(s)             :     Mr. SS Rathore, PP



                  HON'BLE MR. JUSTICE FARJAND ALI

Order

13/06/2025

1. The jurisdiction of this Court has been invoked by way of

filing an application under Section 439 Cr.P.C./483 BNSS at

the instance of accused-petitioner. The requisite details of the

matter are tabulated herein below:

S.No.                          Particulars of the Case

     2.    Concerned Police Station                     Fuliya Kala
     3.    District                                     Shahpura
     4.    Offences alleged in the FIR                 Under Sections 8/18 of
                                                           NDPS Act
     5.    Offences added, if any                        Under Sections 8/29 of
                                                            NDPS Act

6. Date of passing of impugned 18.02.2025 order

2. It is contended on behalf of the accused-petitioner that no

case for the alleged offences is made out against him and his

incarceration is not warranted. There are no factors at play in

[2025:RJ-JD:27083] (2 of 3) [CRLMB-4453/2025]

the case at hand that may work against grant of bail to the

accused-petitioner and he has been made an accused based

on conjectures and surmises.

3. Contrary to the submissions of learned counsel for the

petitioner, learned Public Prosecutor opposes the bail

application and submits that the present case is not fit for

enlargement of accused on bail.

4. I have considered the submissions made by both the parties

and have perused the material available on record. Upon

interception of motorcycle being driven by two people namely

Rahul and Rai Singh, 3.440 Kg opium came to be recovered.

Presumably, they must have been interrogated at the spot,

but nothing was disclosed regarding involvement of the

petitioner at that time. After two days in police custody, it is

claimed that the duo named above made a discloser to the

police officer while in police custody regarding involvement of

the petitioner also in procurement of contraband. There would

be no evidentiary value of the discloser made above in light

of the land mark judgment of the privy counsel in case of

Pulukari Kotayya Vs. Kind Emperor, AIR 1947, P.C.67. This

Court would desist from making any final opinion at this stage

that if the confession made above by the co-accused is

removed from the record or not taken into consideration,

then there remains nothing to rope-in the petitioner. After

investigation, charge-sheet has been filed. In the given

circumstances, I do not feel that embargo contained under

Section 37 of NDPS Act would come in way to extend benefit

[2025:RJ-JD:27083] (3 of 3) [CRLMB-4453/2025]

of bail to him. There is high probability that the trial may take

long time to conclude. In light of these facts and

circumstances, it is deemed suitable to grant the benefit of

bail to the petitioner in the present matter.

5. Accordingly, the instant bail application under Section 439

Cr.P.C./483 BNSS is allowed and it is ordered that the

accused-petitioner as named in the cause title shall be

enlarged on bail provided he furnishes a personal bond in the

sum of Rs.50,000/- with two sureties of Rs.25,000/- 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.

(FARJAND ALI),J 48-chhavi/-

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