Saturday, 09, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

State Of Rajasthan vs Mangi Bai (2025:Rj-Jd:26716)
2025 Latest Caselaw 10420 Raj

Citation : 2025 Latest Caselaw 10420 Raj
Judgement Date : 27 May, 2025

Rajasthan High Court - Jodhpur

State Of Rajasthan vs Mangi Bai (2025:Rj-Jd:26716) on 27 May, 2025

Author: Farjand Ali
Bench: Farjand Ali
[2025:RJ-JD:26716]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
               S.B. Criminal Appeal (Sb) No. 1023/2025

State Of Rajasthan, Through Pp
                                                                   ----Appellant
                                    Versus
Mangi Bai W/o Narayan Lal, R/o Sukhadiya Nagar, Nathdwara,
Police Station Nathdwara, Dist. Rajsamand.
                                                                 ----Respondent


For Appellant(s)          :     Mr. Surendra Bishnoi, AGA
For Respondent(s)         :     -



                HON'BLE MR. JUSTICE FARJAND ALI

Order

27/05/2025

1. The instant appeal is directed against the judgment dated

19.09.2023, passed by the learned Special Judge NDPS Act Case

(Addl. Sessions Judge) Rajsamand, in NDPS Case No.24/2022

whereby the accused-respondent was acquitted of the charges

under Section 8 read with Section 15 of the Narcotic Drugs and

Psychotropic Substances Act, 1985 (NDPS Act).

2. The brief facts of the case are that on 03.05.2012, the

respondent, Smt. Mangibai was apprehended by Sub-Inspector

Sumit Kumar while she was allegedly carrying a sack. Upon

search, the sack was found to contain poppy husk and opium. On

the basis of this recovery, she was charged under the relevant

provisions of the NDPS Act.

3. I have heard the learned counsel for the State and carefully

examined the record of the case. A significant legal defect in the

[2025:RJ-JD:26716] (2 of 5) [CRLAS-1023/2025]

prosecution's case was fairly conceded by the learned counsel for

the State, particularly with regard to non-compliance of the

mandatory provisions under Section 42 of the NDPS Act. In light

of the same, it becomes necessary to re-examine this aspect

thoroughly.

4 It is now well-settled law, as consistently held by the Hon'ble

Supreme Court, that non-compliance with the mandatory

provisions of Section 42 of the NDPS Act--pertaining to the

recording and communication of information received by the

empowered officer--vitiates the entire recovery. Additionally,

seizure made by an officer not legally authorised under the Act is

also liable to be quashed on that ground alone.

4.1. Upon a meticulous perusal of the record, it is evident that

PW-14 Sumit Kumar, who conducted the search and seizure, was a

Sub-Inspector of Police Station Nathdwara.. at the relevant point

of time. However, there is not a single piece of evidence--

documentary or otherwise--on record to establish that PW-14

Sumit Kumar was posted as the Station House Officer (SHO) of

Police Station Nathdwara or was holding charge of the same

during the relevant period.

4.2. It is settled administrative procedure that posting orders of

SHOs are issued by the Superintendent of Police concerned--in

this case, the Superintendent of Police, Rajsamand. No such order

posting PW-14 Sumeet Kumar as SHO of Police Station Nathdwara

has been placed on record. Rather, PW-12 Anil Meena, deposed

that he was posted as SHO, Police Station Nathdwara, from

[2025:RJ-JD:26716] (3 of 5) [CRLAS-1023/2025]

December 2008 until July 2012. In his deposition, PW-12 Anil

Meena categorically stated that during this period, he was neither

transferred nor deputed to any other police station. This

completely contradicts the claim of PW-14 Sumit Kumar, who

asserted that he was holding the charge of Police Station

Nathdwara at the relevant time. The said claim, therefore, stands

uncorroborated and is contradicted by a prosecution witness,

which further weakens the prosecution's case.

4.3. Moreover, the recovery from the respondent was allegedly

made from a sack she was carrying in her hand. Despite this, no

notice under Section 50 of the NDPS Act was served upon her. It is

a well-established position in law that notice under Section 50 is

mandatorily required when the search is of a person or of an item

intimately connected to the person, such as a bag or sack carried

on the body. The omission to issue such a notice constitutes a

serious legal infirmity, and the resultant recovery stands vitiated.

4.4. Additionally, both independent witnesses examined during

the trial failed to corroborate the alleged recovery. Their lack of

support further casts serious doubt on the credibility of the

prosecution's version.

4.5. It is nigh well settled that there is a presumption of

innocence in favour of an accused and the same gets further

fortification after his acquittal by a reasoned judgment of a Court

of competent jurisdiction. The Court of appeal should be slow and

should show reluctance in making interference in a well reasoned

judgment of acquittal. It should be kept in mind that until and

[2025:RJ-JD:26716] (4 of 5) [CRLAS-1023/2025]

unless it is observed that the judgment of acquittal is a product of

total non-consideration of the material brought on record or it is

against any provision of law or is concluded upon misappreciation

of evidence; the appellate Court should not interfere in the finding

reached by the trial Court. If after re-appreciation of evidence, a

stage comes where two views seem possible still the Court should

tend to accept the view favourable to the accused. Recently

Hon'ble the Supreme Court in its pronouncement in the matter of

Mallappa & Ors.Versus State of Karnataka (Criminal Appeal

NO. 1162/2011 decided on 12.02.2024) had an occasion to

expound common principles in respect of the issue involved in like

cases while entertaining an appeal against acquittal; the relevant

Para No.36 is reproduced as under :-

36. Our criminal jurisprudence is essentially based on the promise that no innocent shall be condemned as guilty. All the safeguards and the jurisprudential values of criminal law, are intended to prevent any failure of justice. The principles which come into play while deciding an appeal from acquittal could be summarized as:

(i) Appreciation of evidence is the core element of a criminal trial and such appreciation must be comprehensive - inclusive of all evidence, oral or documentary;

(ii) Partial or selective appreciation of evidence may result in a miscarriage of justice and is in itself a ground of challenge;

(iii) If the Court, after appreciation of evidence, finds that two views are possible, the one in favour of the accused shall ordinarily be followed;

[2025:RJ-JD:26716] (5 of 5) [CRLAS-1023/2025]

(iv) If the view of the Trial Court is a legally plausible view, mere possibility of a contrary view shall not justify the reversal of acquittal;

(v) If the appellate Court is inclined to reverse the acquittal in appeal on a re-appreciation of evidence, it must specifically address all the reasons given by the Trial Court for acquittal and must cover all the facts;

vi) In a case of reversal from acquittal to conviction, the appellate Court must demonstrate an illegality, perversity or error of law or fact in the decision of the Trial Court.

In light of the above circumstances, the learned Trial Court

was justified in returning a finding of acquittal. The judgment is

well-reasoned, based on a thorough appraisal of evidence, and

supported by settled legal principles. There is no illegality,

perversity, or misappreciation of facts that would warrant

interference by this Court in an appeal against acquittal.

5. Accordingly, the appeal lacks merit and is hereby dismissed.

The impugned judgment of acquittal stands affirmed. The record

of the case be sent back to the Trial Court forthwith.

(FARJAND ALI),J 26-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