Citation : 2025 Latest Caselaw 10407 Raj
Judgement Date : 27 May, 2025
[2025:RJ-JD:26480]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
S.B. Criminal Miscellaneous 2nd Bail Application No. 10653/2024
Govind Singh S/o Nanu Singh, Aged About 30 Years, R/o Ward
No. 12 Chanwandiya, Ps Pushkar, Ajmer, Raj. (Lodged In Sub Jail
Nohar, Dist. Hanumangarh)
----Petitioner
Versus
The State Of Rajasthan, Through Pp
----Respondent
For Petitioner(s) : Mr. Arjun Singh
For Respondent(s) : Mr. Surendra Bishnoi, AGA
HON'BLE MR. JUSTICE FARJAND ALI
Order
27/05/2025
1. The jurisdiction of this court has been invoked by way of
filing an application under Section 439 CrPC 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 Gogamedi
3. District Hanumangarh
4. Offences alleged in the FIR Section 8/15 of the NDPS
Act
5. Offences added, if any -
6. Date of passing of impugned 11.07.2023
order
2. Brief facts of the case are that on 15.06.2023, Rajpal, Sub-
Inspector and Acting Station House Officer, was on patrol duty
along with other police personnel. At around 2:20 PM, when they
reached near the underpass adjacent to the temporary police post
[2025:RJ-JD:26480] (2 of 6) [CRLMB-10653/2024]
at Gogamedi, they noticed a car stuck in the mud beneath the
underpass. Another car bearing registration No.RJ-14CD-4237 was
parked outside the underpass, while the car stuck in the mud bore
registration number HR-26-CD-7742.
2.1. Upon inquiry from the occupants of the car parked outside
the underpass, the driver identified himself as Omprakash; the
person seated beside him stated his name as Premsukh; and the
person sitting in the rear seat disclosed his name as Ramniwas.
The person sitting in the driver's seat of the car stuck in the mud
identified himself as Sandeep, and the person pushing the car
disclosed his name as Harish. In accordance with legal procedure,
both vehicles were searched, resulting in the recovery of 2
quintals of doda post (poppy husk) contained in 10 sacks. Upon
being asked, none of the persons could produce any license or
permit for the possession of the said contraband. Based on these
facts, a seizure memo was prepared, and a First Information
Report (FIR) was registered. Upon completion of investigation, a
charge sheet was filed. During the police custody they disclose the
name of the petitioner. On the basis of confessional statement, he
has been arrested. His first bail application being SBCRLMB
No.100200/2023 got dismissed by this Court vide order dated
03.05.2024 with liberty to renew the prayer for bail after the
statement of Investigating Officer is recorded. Now around one
year has been elapsed, the IO has been examined in the trial and
hence the instant bail application.
3. It is contended on behalf of the accused-petitioner that no
case for the alleged offences is made out against him and his
[2025:RJ-JD:26480] (3 of 6) [CRLMB-10653/2024]
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-
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 heard and considered the submissions made by both
the parties and perused the material available on record.
5. Perusal of the record revealing that in one of the vehicle Om
Prakash, Premsukh and Ramniwas were found and in another one
which was stuck in much which was driven by Sandeep and Harish
was pushing it. On the basis of their statement while in police
custody, they disclosed the name of petitioner and on the basis of
confessional statement the present petitioner has been booked
and arrested. The said disclosure was made voluntarily and
without any coercion, and forms a material part of the
investigation under Section 27 of the Indian Evidence Act.
6. It is revealing from the statement of Investigating Officer
that on the basis of confessional statement of co-accused, the
present petitioner has been arraigned as an accused and besides
that nothing is on record to connect the petitioner with alleged
offence.
7. It is an admitted case of the prosecution that when the
search and seizure was conducted, the petitioner was not present
[2025:RJ-JD:26480] (4 of 6) [CRLMB-10653/2024]
on the spot from which the recovery has been affected. It is
alleged that the present petitioner has been made accused on the
basis of the statements of co-accused. In the case at hand, no
other legally admissible evidence that could connect the petitioner
to the crime or to the other co-accused persons for that matter
has come to the fore, thus, the disclosure statement of the co-
accused on the basis of which the present petitioner has been
made an accused in this case remains just illusory knowledge and
does not become a fact proved as no fact has been discovered in
consequence of the information disclosed by the co-accused and,
therefore, it cannot be said with certainty that the accused can be
roped in for commission of offence under Section 29 of the NDPS
Act.
8. The legal position in this regard is well settled that if it is an
information under Section 27 of the Evidence Act, something is
required to be recovered or discovered in pursuance of the
information supplied under Section 27 of the Evidence Act which
distinctly relates to the commission of the crime. It is the admitted
case of the prosecution that in pursuance of the information
furnished under Section 27 of the Evidence Act regarding the
culpability of the petitioners, nothing new was disclosed,
recovered or discovered. This court is of the view that at least
there must be some corroborations or support to verify the
confession made by the accused to the Police Officer while in
lockup.
[2025:RJ-JD:26480] (5 of 6) [CRLMB-10653/2024]
9. It has been held by Hon'ble the Supreme Court in the case of
Mohd. Inayatullah Vs. State of Maharastra, reported in AIR
1976 SC 483 that in order to apply Section 27 of the Indian
Evidence Act, only the components which are essential or were the
cause of the discovery would be considered to be legal evidence.
The relevant paragraph of the judgment reads as under:
"For the application of Section 27 the statement must be split into its components and to separate the admission portion. Only those components or portions which were the immediate cause of the discovery would be legal evidence and not the rest which must be excised and rejected."
It can be manifested from a simple reading of Section 27 of
the Evidence Act and the judgment referred above that only
information in the form of confession received from disclosure
statements made by an accused cannot be taken as reliable piece
of evidence in isolation until there is a discovery or a recovery or
another fact to corroborate the said information and prove its
veracity. Precisely, it can be said that Section 27 of Evidence Act is
an exception to Sections 24, 25 and 26 of Evidence Act, however,
the exception limits its admissibility only upto what is envisaged in
the statute itself and not beyond that. No apprehension has been
shown by the Public Prosecutor that if the petitioners are released
on bail they will flee from justice and will not be available for trial.
In the given circumstances, the embargo contained under Section
37 of the NDPS Act would not come in the way of granting bail to
the petitioners.
[2025:RJ-JD:26480] (6 of 6) [CRLMB-10653/2024]
10. 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 him.
Otherwise, it is the rule of Crimnal Jurisprudence that he shall be
presumed innocent until the guilt is proved.
11. Accordingly, the instant bail application under Section 439
Cr.P.C. 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 159-Mamta/-
Powered by TCPDF (www.tcpdf.org)
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!