Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Dilip Kumar vs State Of Rajasthan (2025:Rj-Jd:13410)
2025 Latest Caselaw 8599 Raj

Citation : 2025 Latest Caselaw 8599 Raj
Judgement Date : 10 March, 2025

Rajasthan High Court - Jodhpur

Dilip Kumar vs State Of Rajasthan (2025:Rj-Jd:13410) on 10 March, 2025

Author: Kuldeep Mathur
Bench: Kuldeep Mathur
[2025:RJ-JD:13410]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
     S.B. Criminal Miscellaneous Bail Application No. 3025/2025

Dilip Kumar S/o Natthulal Dabgar, Aged About 35 Years, Resident
Of Dabgar Mohalla Partapur Tehsil Garhi District Banswara ( At
Present Currently Lodged In Jail Banswara )
                                                                   ----Petitioner
                                    Versus
State Of Rajasthan, Through PP
                                                                 ----Respondent


For Petitioner(s)         :     Mr. Raghuveer Singh Bhati.
For Respondent(s)         :     Mr. Shrawan Singh Rathore, PP.



            HON'BLE MR. JUSTICE KULDEEP MATHUR

Order

10/03/2025

1. This application for bail under Section 439 of Cr.P.C. (Section

483 of BNSS) has been filed by the petitioner who has been

arrested in connection with F.I.R. No.70/2025 registered at Police

Station Garhi, District Banswara, for offences under Sections 8/18

of the NDPS Act.

2. As per the prosecution, on 26.02.2025, acting upon a secret

information, the team of Police Station Garhi reached the

agricultural field of the petitioner and found illegal cultivation of

the poppy plants bearing fruits and flowering tops, being done

therein. The petitioner was arrested on the spot.

3. Heard learned counsel for the petitioner and learned Public

Prosecutor. Perused the material available on record.

4. Learned counsel for the petitioner submitted that the offence

allegedly committed by the petitioner is covered under Section 8

(b) of the NDPS Act which is punishable under Section 18. Learned

[2025:RJ-JD:13410] (2 of 3) [CRLMB-3025/2025]

counsel contended that since in the present case, the team of NCB

had recovered poppy plants, the punishment for cultivation of the

same would fall under the Sub-clause (c) of section 18 as no

commercial or small quantity has been prescribed for cultivation of

poppy plants. Learned counsel has placed reliance upon the

judgments rendered by a coordinate bench of this Court in the

cases of:

(i) Bhajan Lal Vs. State of Rajasthan (S.B. Criminal Misc. Fourth Bail Application No.6894/2022) decided on 25.05.2022.

(ii) Kallu Nath Vs. State of Rajasthan (S.B. Criminal Misc. Fourth Bail Application No.2676/2022) decided on 27.05.2022.

5. Lastly, Learned counsel submitted that the petitioner is in

judicial custody; no case of similar nature is pending against the

petitioner and the trial of the case will take sufficiently long time,

therefore, the benefit of bail may be granted to the accused-

petitioner.

4. Per contra, learned Public Prosecutor has opposed the bail

application.

5. This Court is conscious of the S.O. 1055 (E) dated

19.10.2001 published in the Gazette of India, Extra., Pt.II Section

3(ii) dated 19.10.2001 and Note no.3 appended to the table

thereto, which provides:

"3. "Small Quantity" and "Commercial Quantity" with respect to cultivation of opium poppy is not specified separately as the offence in this regard is covered under clause (c) of section 18 of the Narcotic Drugs and Psychotropic Substances Act, 1985."

6. Having considered the rival submissions, facts and

circumstances of the case, this Court prima facie finds that since

[2025:RJ-JD:13410] (3 of 3) [CRLMB-3025/2025]

the offence in the present case is not punishable under Sections

19, 24 and 27A and neither any commercial quantity has been

prescribed for the cultivation of poppy plants as per the

notification as stated above; and particularly since the prosecution

has not shown any apprehension of the petitioner tampering with

the evidence or involving himself in cases of similar nature in case

he is enlarged on bail, therefore the embargo contained in Section

37 is not applicable in the present case. Thus, without expressing

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

to enlarge the petitioner on bail.

7. Consequently, the bail application under Section 439 of

Cr.P.C. (Section 483 of BNSS) is allowed. It is ordered that the

accused-petitioner Dilip Kumar S/o Natthulal Dabgar arrested

in connection with F.I.R. No.70/2025 registered at Police Station

Garhi, District Banswara, 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.

(KULDEEP MATHUR),J 312-Tikam/-

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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter