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

Neeraj @ Niranjan @ Jetha vs State Of Rajasthan (2025:Rj-Jd:26297)
2025 Latest Caselaw 10450 Raj

Citation : 2025 Latest Caselaw 10450 Raj
Judgement Date : 28 May, 2025

Rajasthan High Court - Jodhpur

Neeraj @ Niranjan @ Jetha vs State Of Rajasthan (2025:Rj-Jd:26297) on 28 May, 2025

Author: Manoj Kumar Garg
Bench: Manoj Kumar Garg
[2025:RJ-JD:26297]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
   S.B. Criminal Miscellaneous Bail Application No. 14234/2024

Neeraj @ Niranjan @ Jetha S/o Jetha Das, Aged About 24 Years,
R/o Balesar Durgawata, P.s. Dist Jodhpur. (At Present Lodged In
Central Jail , Jodhpur)
                                                                   ----Petitioner
                                    Versus
State Of Rajasthan, Through Pp
                                                                 ----Respondent


For Petitioner(s)         :     Mr. Bhawani Singh
For Respondent(s)         :     Mr. Kuldeep Singh Kumpawat, Asst. to
                                Mr. Deepak Choudhary, AAG
                                Mr. Prithvi Raj Singh Balot, for
                                complainant.



          HON'BLE MR. JUSTICE MANOJ KUMAR GARG

Order

28/05/2025

The petitioner has been arrested in connection with FIR

No.182/2019 of Police Station Balesar, District Jodhpur for the

offence punishable under Section 302 of IPC. He has preferred this

fourth bail application under Section 439 Cr.P.C.

Learned counsel for the petitioner submit that the petitioner

has been inside the jail since 02.08.2019 and till date, only eleven

witnesses have been examined out of total cited witnesses and the

trial of the case is going at a snail's pace.

In support of her contentions, learned counsel placed

reliance on the judgment of Hon'ble Supreme Court in the case of

Union of India Vs. K.A. Najeeb reported in (2021) 3 SCC 713, in

which, while dealing with the cases where fetters are placed on

[2025:RJ-JD:26297] (2 of 4) [CRLMB-14234/2024]

Court's power to grant bail and the trial has not been completed

within a reasonable time, it has been observed as under:

"17. It is thus clear to us that the presence of statutory restrictions like Section 43-D(5) of the UAPA per se does not oust the ability of the constitutional courts to grant bail on grounds of violation of Part - III of the Constitution. Indeed, both the restrictions under a statute as well as the powers exercisable under constitutional jurisdiction can be well harmonised. Whereas at commencement of proceedings, the courts are expected to appreciate the legislative policy against grant of bail but the rigours of such provisions will melt down where there is no likelihood of trial being completed within a reasonable time and the period of incarceration already undergone has exceeded a substantial part of the prescribed sentence. Such an approach would safeguard against the possibility of provisions like Section 43-D(5) of the UAPA being used as the sole metric for denial of bail or for wholesale breach of constitutional right to speedy trial."

A coordinate Bench of this Court in the case of Umesh Vyas

vs. State of Rajasthan (S.B. Criminal Misc. II Bail Application

No.14958/2022), vide order dated 17.03.2023, also observed as

follows:

"The Hon'ble Supreme Court in the cases of Abdul Majeed Lone Vs. Union Territory of Jammu and Kashmir [Special Leave to Appeal (Crl.) No.3961/2022], Amit Singh Moni Vs. State of Himachal Pradesh (Criminal Appeal No.668/2020), Tapan Das Vs. Union of India [Special Leave to Appeal (Criminal) No.5617/2021], Kulwant Singh Vs. State of Punjab [Special Leave to Appeal (Criminal) No.5187/2019], Ghanshyam Sharma Vs. State of Rajasthan [Special Leave to Appeal (Criminal) No.5397/2019], Nadeem Vs. State of UP [Special Leave to Appeal (Criminal) No.1524/2022] and Mukesh Vs. The State of Rajasthan [Special Leave to Appeal (Criminal) No.4089/2021] has granted bail to the accused persons, against whom the allegations are of transporting or possessing narcotic contraband above commercial quantity, on the ground of custody period and taking into consideration the

[2025:RJ-JD:26297] (3 of 4) [CRLMB-14234/2024]

fact that the trial against the said accused persons will take time in completion. The Hon'ble Supreme Court has ordered for release of the accused persons who were in custody from two years to four years. Learned Public Prosecutor has opposed the bail application.

Having regard to the totality of the facts and circumstances of the case, I deem it appropriate to allow this fifth bail application solely on the ground of custody period of the accused petitioner and keeping in view the fact that the trial against him has not been completed till date.

Accordingly, without expressing any opinion on the merits of the case, this third bail application filed under Section 439 Cr.P.C. is allowed and it is directed that petitioner Umesh Vyas S/o Shri Ganeshlal Ji shall be released on bail in connection with FIR No.15/2019 of Police Station Charbhuja, District Rajsamand provided he executes a personal bond in a sum of Rs.50,000/- with two sound and solvent sureties of Rs.25,000/- each to the satisfaction of learned trial court for his appearance before that court on each and every date of hearing and whenever called upon to do so till the completion of the trial."

The petitioner has been inside the jail since 02.08.2019 and

the trial of the case will take sufficiently long time. Therefore, the

benefit of bail may be granted to the accused-petitioner.

Learned Asst. to Addl. Advocate General as well as counsel

for the complainant have vehemently opposed the prayer for bail

made by the counsel for the petitioner. Counsel for the

complainant also submits that accused sought various

adjournments in the trial Court, therefore, the bail may not be

granted.

I have considered the arguments advanced before me and

gone through the progress report as well as material available on

record.

It is not disputed that the accused petitioner has so far

suffered incarceration of about six years and the trial is still going

[2025:RJ-JD:26297] (4 of 4) [CRLMB-14234/2024]

on, therefore, looking to the prolonged custody of the petitioner, it

would be appropriate to grant benefit of bail to the petitioner.

Accordingly, the fourth bail application under Section 439

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

Neeraj @ Niranjan @ Jetha S/o Jetha Das shall be enlarged on bail

in FIR No.182/2019 of Police Station Balesar, District Jodhpur

provided he furnishes a personal bond in the sum of Rs.1,00,000/-

with two sureties of Rs.50,000/- 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.

(MANOJ KUMAR GARG),J 38-Ishan/-

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