Sunday, 10, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Lalit vs State Of Rajasthan (2025:Rj-Jd:25493)
2025 Latest Caselaw 10182 Raj

Citation : 2025 Latest Caselaw 10182 Raj
Judgement Date : 23 May, 2025

Rajasthan High Court - Jodhpur

Lalit vs State Of Rajasthan (2025:Rj-Jd:25493) on 23 May, 2025

Author: Farjand Ali
Bench: Farjand Ali
[2025:RJ-JD:25493]

        HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                         JODHPUR
     S.B. Criminal Miscellaneous 3rd Bail Application No. 6046/2025

Sundar S/o Khemraj, Aged About 25 Years, R/o Gomana, Police
Station Chhoti Sadri, District Pratapgarh.(Presently Lodged In
District Jail Pratapgarh)
                                                                    ----Petitioner
                                     Versus
State Of Rajasthan, Through Pp
                                                                  ----Respondent
                               Connected With
     S.B. Criminal Miscellaneous 4th Bail Application No. 6047/2025
Lalit S/o Ramprasad, Aged About 22 Years, R/o Gomana, Police
Station Chhoti Sadri, District Pratapgarh.(Presently Lodged In
District Jail Pratapgarh)
                                                                    ----Petitioner
                                     Versus
State Of Rajasthan, Through Pp.
                                                                  ----Respondent


For Petitioner(s)          :     Mr. S.K. Bhati
For Respondent(s)          :     Mr. Surendra Bishnoi, AGA



                HON'BLE MR. JUSTICE FARJAND ALI

Order

23/05/2025

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

filing an applications under Section 483 BNSS at the instance of

accused-petitioners. The requisite details of the matter are

tabulated herein below:

[2025:RJ-JD:25493] (2 of 8) [CRLMB-6046/2025]

S.No. Particulars of the Case

2. Concerned Police Station Chhoti Sadari

3. District Pratapgarh

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

5. Offences added, if any -

6. Date of passing of impugned 03.04.2025 order

2. The concise facts of the case as alleged in the FIR are that

on 22.11.2022, Incharge of Chotisadari police station Shri

Narendra Singh, while patrolling with his force when reached at a

distance of about 100 meters on the kutcha road from Gomana to

Barkati, where the accused Sundar and Lalit and another Arjun

Singh, armed with guns, were seen hiding behind trees near the

fields. Upon search 15 plastic packets of poppy husk were found

in their possession; a total of 304 kg of illegal poppy husk was

recovered. Action was taken and the accused Sundar and Lalit

were arrested on 22.11.2022 for the offence under Section 8/15

of the NDPS Act. Their earlier bail application was dismissed by

this

Court being SBCRLMB Nos.4867/2025 vide order dated

13.05.2025.

3. It is contended on behalf of the accused-petitioners that no

case for the alleged offences is made out against them and their

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

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

petitioners and they have been made an accused based on

conjectures and surmises.

[2025:RJ-JD:25493] (3 of 8) [CRLMB-6046/2025]

4. Contrary to the submissions of learned counsel for the

petitioners, learned Public Prosecutor opposes the bail application

and submits that the present case is not fit for enlargement of

accused on bail.

5. Have considered the submissions made by both the parties

and have perused the material available on record.

6. On earlier occasions, the bail application was dismissed by

this Court, while granting liberty to renew the prayer for bail after

the statement of prosecution witness Narayan Singh had been

recorded. Narendra Singh has now been examined in the trial as

PW3. Upon appraisal of his testimony, it is noticed that the

petitioners were not arrested at the spot. Their identification at

the spot is nowhere claimed.

6.1. Shri Narendra Singh, the Seizing Officer, was a Sub-

Inspector of Police posted as In-Charge of the Police Outpost Jagir.

The Station House Officer of the concerned police station at the

relevant time was Inspector Deepak Kumar. In his cross-

examination (at page 5), Narendra Singh admitted that there was

no document on record showing that he held charge of the

concerned police station at the time the search and seizure was

conducted. He further admitted that Ambalal was the In-Charge of

the police station during that period and that no documentation

existed to establish his (Narendra Singh's) assignment as Station

House Officer.

6.2. As per Standing Order No. 1 of 1986, only Sub-Inspectors

who are officially designated as Station House Officers are

[2025:RJ-JD:25493] (4 of 8) [CRLMB-6046/2025]

competent to carry out search and seizure under the NDPS Act.

Not all Sub-Inspectors are authorised to undertake such actions.

Prima facie, there is merit in the argument that the seizure in this

case was made by an unauthorised officer. Additionally, a further

procedural lapse is evident in the fact that the seizure was

effected by Sub-Inspector Narendra Singh, while the investigation

was subsequently conducted by Inspector Deepak Kumar of the

same Police Station. The plea of apparent bias in such

circumstances cannot be disregarded. Furthermore, 880 grams of

weight in the sample at the time it reached the FSL raises further

doubt about the genuineness of the prosecution story. However, it

is clarified that these observations are prima facie in nature and

not conclusive findings. In light of the above facts and legal

inconsistencies, this Court is of the view that Section 37 of the

NDPS Act would not be attracted in the instant case.

7. The NDPS Act is a statute comprising of stringent provisions

which need to be followed in letter and in spirit and non-

compliance of any stipulations specially the ones relating to the

procedure followed during search, seizure and arrest, cannot be

overlooked.

7. While enacting Section 42 of NDPS Act, the legislature put a

complete ban on authorities beyond the ones mentioned in the

Section to carry out the functions under the Act. The legislature

has clearly empowered the persons mentioned therein and it has

also been specified through the notification No. F. 1(3) FD/EX/85-

I, dated 16-10-86 as to who are authorised to do so.

[2025:RJ-JD:25493] (5 of 8) [CRLMB-6046/2025]

8. Chapter V of the NDPS Act specifically provides that only the

officers mentioned and empowered therein can give an

authorisation to a subordinate to arrest and search if such officer

has reason to believe about the commission of an offence and

after reducing the information, if any, into writing. As per Section

42, only officers mentioned therein and so empowered can make

the arrest or search as provided if they have reason to believe

from personal knowledge or information. The specific rank of the

officer and 'reason to believe' are two important requirements that

are needed to be complied with necessarily. Firstly, the Magistrate

or the Officers mentioned therein are empowered and secondly,

they must have reason to believe that an offence under Chapter

IV has been committed or that such arrest or search was

necessary for other purposes mentioned in the Act. So far as the

first requirement is concerned, it can be seen that the legislature

intended that only certain Magistrates and certain Officers of

higher rank are empowered and can act to effect the arrest or

search.

9. The notification No. F. 1(3) FD/EX/85-I, dated 16-10-86,

published in Rajasthan Gazette Part IV-C (II) dated 16-10-86 on

page 269 reads as:-

S.O. 115.- In exercise of the powers conferred by section 42 of the Narcotic Drugs and Psychotropic Substances Act, 1985 (Act No 61 of 1985) the State Government hereby authorise all Inspectors of Police, and Sub-Inspectors of Police, posted as Station House Officers, to exercise the powers mentioned in Section 42 of the said Act with immediate effect:

[2025:RJ-JD:25493] (6 of 8) [CRLMB-6046/2025]

Provided that, when power is exercised by Police Officer other than Police Inspector of the are a concerned such officer shall immediately hand over the person arrested and articles seized to the concerned Police Inspectors or S.H.O. of the Police Station concerned.

10. Hon'ble the Supreme Court passed a landmark judgment in

the case of Roy V.D. Vs. State of Kerala reported in AIR 2001

SC 137 wherein, in a similar situation, it was observed as under:-

16. Now, it is plain that no officer other than an empowered officer can resort to Section 41(2) or exercise powers under Section 42(1) of the Narcotic Drugs & Psychotropic Substances Act or make a complaint under Clause (d) of Sub-section (1) of Section 36A of the Narcotic Drugs & Psychotropic Substances Act. If follows that any collection of material, detention or arrest of a person or search of a building or conveyance or seizure effected by an officer not being an empowered officer or an authorised officer under Section 41(2) of the Narcotic Drugs & Psychotropic Substances Act, lacks sanction of law and is inherently illegal and as such the same cannot form the basis of a proceeding in respect of offences under Chapter IV of the Narcotic Drugs &Psychotropic Substances Act and use of such a material by the prosecution vitiates the trial.

18. It is well settled that the power under Section 482 of the Cr.P.C. has to be exercised by the High Court, inter alia, to prevent the abuse of the process of any court or otherwise to secure the ends of justice. Where criminal proceedings are initiated based on illicit material collected on search and arrest which are per se illegal and vitiate not only a conviction and sentence bases on such material butal so the trial itself, the proceedings cannot be allowed to go on as it cannot but amount to abuse of the process of the court; in such a case not quashing the

[2025:RJ-JD:25493] (7 of 8) [CRLMB-6046/2025]

proceedings would perpetuate abuse of the process of the court resulting in great hardship and injustice to the accused. In our opinion, exercise of power under Section 482 of the Cr. P.C. to quash proceedings in a case like the one on hand, would indeed secure the ends of justice.

11. In light of the judgments cited above, the notification

passed by the State government in this regard as well as the

provision contained in Section 42 of the NDPS Act, this Court is of

the view that the non-compliance of mandatory provisions of the

NDPS Act has to be dealt with a strict hand and it is imperative

upon the courts to be cautious while adjudicating such matters

where seizure is concerned under the NDPS Act as no accused

should be able to walk scot-free for want of proper

implementation and following of the procedure established by

law.

12. It is nigh well settled law that at a pre-conviction stage; bail

is a rule and denial from the same should be an exception. The

purpose behind keeping an accused behind the bars during trial

would be to secure his presence on the day of conviction so that

he may receive the sentence as would be awarded to them.

Otherwise, it is the rule of Crimnal Jurisprudence that he shall be

presumed innocent until the guilt is proved.

13. Accordingly, the instant bail application(s) under Section 439

Cr.P.C. is allowed and it is ordered that the accused-petitioners as

named in the cause title shall be enlarged on bail provided each of

them 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

[2025:RJ-JD:25493] (8 of 8) [CRLMB-6046/2025]

trial Judge for their appearance before the court concerned on all

the dates of hearing as and when called upon to do so.

(FARJAND ALI),J 28-Mamta/-

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