Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Deva vs State Of Rajasthan (2025:Rj-Jd:13676)
2025 Latest Caselaw 8660 Raj

Citation : 2025 Latest Caselaw 8660 Raj
Judgement Date : 11 March, 2025

Rajasthan High Court - Jodhpur

Deva vs State Of Rajasthan (2025:Rj-Jd:13676) on 11 March, 2025

Author: Kuldeep Mathur
Bench: Kuldeep Mathur
[2025:RJ-JD:13676]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
     S.B. Criminal Miscellaneous Bail Application No. 2989/2025

Deva S/o Punjiya, Aged About 41 Years, R/o Richa Fala
Machiaiya Police Station Nithaua District Dungarpur Rajasthan
(Lodged In Dist Sub Jail Sagwara)
                                                                   ----Petitioner
                                    Versus
State Of Rajasthan, Through Pp
                                                                 ----Respondent


For Petitioner(s)         :     Mr. Shiv Singh for
                                Mr. Tanwar Singh Rathore
For Respondent(s)         :     Mr. Shrawan Singh Rathore, PP



            HON'BLE MR. JUSTICE KULDEEP MATHUR

Order

11/03/2025 This application for bail under Section 439 Cr.P.C. has been

filed by the petitioner who has been arrested in connection with

F.I.R. No.23/2025 registered at Police Station Nithuwa district

Dungarpur, for the offence under Sections 8/20 of NDPS.

2. As per the prosecution, acting upon a secret information, a

team of Police Station Nithuwa raided the field belonging to the

present petitioner situated adjacent to his house and found ganja

plants growing therein. The petitioner was arrested on the spot.

3. Learned counsel for the petitioner contended that the

petitioner has been falsely implicated in the present case. Learned

counsel submitted that the recovery of the contraband was of

ganja plants growing on the agricultural field, thus, conscious

possession of the petitioner cannot be deduced. It was also

submitted that as the whole plants were weighed without

[2025:RJ-JD:13676] (2 of 5) [CRLMB-2989/2025]

removing the stems, roots, leaves etc., the said recovery amounts

to an offence under section 20 (a) of NDPS act for which no

commercial quantity has been prescribed. Therefore, the embargo

contained under Section 37 would not be attracted.

4. Lastly, learned counsel for the petitioner submitted that the

petitioner is in judicial custody; no case of similar nature is

pending against the petitioner; the trial of the case will take

sufficiently long time to conclude, therefore, the benefit of bail

may be granted to the accused-petitioner.

5. Per contra, learned Public Prosecutor has vehemently

opposed the bail application.

6. Heard learned counsel for the petitioner and learned Public

Prosecutor. Perused the material available on record.

7. Having considered the rival submissions, facts and

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

case of the prosecution is that the petitioner was cultivating ganja

plants in his fields and the quantity of the recovered plants is well

above the commercial limit specified for contraband ganja.

8. The notification in effect that specifies small and commercial

quantity for narcotic drugs and psychotropic substances is S.O.

1055 (E) dated 19th October, 2001 published in the Gazette of

India, Extra., Pt. II Sec. 3 (ii) dated 19th October, 2001 and the

commercial quantity specified therein for ganja is 20 kgs. For the

purpose of determining the total weight of the recovered

contraband ganja in the present case, the whole plants were taken

into consideration, including the seeds, roots, stems and leaves,

along with the soil as well whereas only the flowering or fruiting

tops of the cannabis plants should have been taken for weighing

[2025:RJ-JD:13676] (3 of 5) [CRLMB-2989/2025]

of contraband ganja as per the defining clause under NDPS Act. As

there was no bifurcation of seeds and leaves from the flowering or

fruiting tops before weighing the recovered contraband. Thus, it is

safe to infer that the actual weight of recovered ganja would be

less than the claimed weight and therefore, below the stipulated

commercial quantity.

9. The cultivation of "any cannabis plant" is prohibited and

made an offence under sub-clause (b) of Section 8 of the NDPS

Act. Further, it is imperative to mention Section 20 of the NDPS

Act, which discusses the punishment for contravention in relation

to cannabis plant and cannabis. Section 20 of the NDPS Act reads

as follows:-

"20. Punishment for contravention in relation to cannabis plant and cannabis.-

Whoever, in contravention of any provisions of this Act or any rule or order made or condition of licence granted thereunder,-

(a)cultivates any cannabis plant; or

(b)produces, manufactures, possesses, sells, purchases, transports, imports inter-State, exports inter-State or uses cannabis, shall be punishable-

(i)where such contravention relates to clause (a) with rigorous imprisonment for a term which may extend to ten years and shall also be liable to fine which may extend to one lakh rupees

(ii)where such contravention relates to sub-clause (b),-- (A) and involves small quantity, with rigorous imprisonment for a term which may extend to one year, or with fine, which may extend to ten thousand rupees, or with both; (B) and involves quantity lesser than commercial quantity but greater than small quantity, with rigorous imprisonment for a term which may extend to ten years and with fine which may extend to one lakh rupees;

(C) and involves commercial quantity, with rigorous imprisonment for a term which shall not be less than ten years but which may extend to twenty years and shall also be liable to fine which shall not be less than one lakh rupees but which may extend to two lakh rupees:

Provided that the court may, for reasons to be recorded in the judgment, impose a fine exceeding two lakh rupees."

10. On a perusal of Section 20 of the NDPS Act, this Court finds

that contravention of provision of the NDPS Act by cultivation of

[2025:RJ-JD:13676] (4 of 5) [CRLMB-2989/2025]

any cannabis plant is covered in clause (a) of Section 20 and the

maximum punishment for contravention of clause (a) of Section

20 is of a term of ten years rigorous imprisonment which has been

prescribed without any specification of quantities. Thus, the

corresponding punishment-prescribing provision for offence under

Section 8(b), relating to cannabis plant, would be Section 20(a)(i).

11. Grant of bail for offences stipulated in the NDPS Act is

prohibited by the provision contained under Section 37. Section 37

states that any person who is accused of an offence under

Sections 19, 24 or 27A and of an offence involving commercial

quantity cannot be granted bail. In the present case, neither the

offence in the present case is covered by Sections 19, 24 or 27A

of the NDPS Act and nor does the recovered ganja falls under the

category of commercial quantity. Therefore, it can safely be

inferred from the above observations that the petitioner need not

face the rigors of Section 37 with regard to provision of bail. A co-

ordinate Bench of this Court has passed a detailed order in the

case of Kallu Nath v. State of Rajasthan (S.B. Criminal Misc.

IV Bail Application No.2676/2022), wherein in a similar

matter relating to cultivation of opium poppy, bail was granted to

the accused as the embargo contained in Section 37 of NDPS Act

was not attracted.

12. Thus, without expressing any opinion on merits/demerits of

the case and keeping in mind the dicta contained in the judgment

passed in Kallu Nath (supra), this Court is of the opinion that

the bail application filed by the petitioner deserves to be accepted.

[2025:RJ-JD:13676] (5 of 5) [CRLMB-2989/2025]

13. Consequently, the bail application under Section 439

Cr.P.C. is allowed. It is ordered that the accused-petitioner Deva

S/o Punjiya arrested in connection with F.I.R. No.23/2025

registered at Police Station Nithuwa district Dungarpur, 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.

14. It is however, made clear that findings recorded/observations

made above are for limited purposes of adjudication of bail

application. The trial court shall not get prejudiced by the same.

(KULDEEP MATHUR),J 296-mohit/-

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