Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Bhagwan Ram vs State Of Rajasthan (2025:Rj-Jd:22994)
2025 Latest Caselaw 1092 Raj

Citation : 2025 Latest Caselaw 1092 Raj
Judgement Date : 13 May, 2025

Rajasthan High Court - Jodhpur

Bhagwan Ram vs State Of Rajasthan (2025:Rj-Jd:22994) on 13 May, 2025

[2025:RJ-JD:22994]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
 S.B. Criminal Miscellaneous 2nd Bail Application No. 12329/2024

Bhagwana Ram S/o Jai Kishan, Aged About 44 Years, R/o
Vaganiyonniya Ki Dhani Dhamana, Police Station Sanchore,
District Sanchore (Raj)
(Presently Lodged In District Jail, Sanchore)

                                                                   ----Petitioner

                                    Versus

State Of Rajasthan, Through Public Prosecutor

                                                                 ----Respondent


For Petitioner(s)         :     Mr. Shiv Kumar Bhati
                                Mr. Bharat Gurjar
For Respondent(s)         :     Mr. Hanuman Prajapati, Public
                                Prosecutor
                                Mr. Suraj Bhann Singh, CI, SHO, P.S.
                                Sarwana



    HON'BLE MR. JUSTICE CHANDRA PRAKASH SHRIMALI

Order

13/05/2025

This 2nd application for bail under Section 483 of BNSS (439

Cr.P.C.) has been filed by the petitioner who has been arrested in

connection with F.I.R. No.132/2024, registered at Police Station

Sanchore, District - Jalore for the offences under Sections 8/18 of

the NDPS Act.

The first bail application filed on behalf of the petitioner

being S.B. Criminal Misc. Bail Application No.4830/2024 has been

dismissed by a Coordinate Bench of this Court vide order dated

12.06.2024 as not pressed.

[2025:RJ-JD:22994] (2 of 6) [CRLMB-12329/2024]

Heard learned counsel for the petitioner and the learned

Public Prosecutor. Perused the material available on record.

Learned counsel for the petitioner submitted that as per the

case of the prosecution, on 16.03.2024 on a secret information,

illegal narcotic contraband i.e. opium milk weighing 2 kg 651 gm

and the black opium like substance weighing 870 gm were

recovered from the Bara adjacent to the house of the accused-

petitioner Bhagwana Ram. Learned counsel for the petitioner

argued that accused-petitioner has been falsely implicated in the

present case and the recovery has been planted upon him.

Learned counsel for the petitioner-accused submitted that he

has no concern with the narcotic contraband allegedly recovered

from the Bara (open space) adjacent to the house as the recovery

of the same has been effected from an open place and the

possibility of putting the narcotic contraband by some other

person in that place cannot be ruled out. PW-1 - Hukmaram, the

Investigating Officer also could not establish the fact of having

original ownership/possession of the accused-petitioner Bhagwana

Ram over the Bara adjacent to the house from where the illegal

contraband was recovered as no document has been found or

placed on record with regard to the same.

Learned counsel for the petitioner further submitted that

location of Ct. Mukesh is also found to be of Bikaner and not at

the spot. Some other police officials are also stated to be not

present at the spot at the time of seizure of narcotic contraband.

Learned counsel for the petitioner has relied upon the

judgments of the Hon'ble Supreme Court in the case of Smt.

[2025:RJ-JD:22994] (3 of 6) [CRLMB-12329/2024]

Najmunisha Vs. State of Gujarat & Ors. : Criminal Appeal

No.2319/2009, Abdul Hamid Chandmiya @ Ladoo Bapu Vs.

State of Gujarat : Criminal Appeal No.2320/2009 : (2024)

AIR(SC) 2778 and in the case of Kanhaiyalal Vs. Union of

India : AIR 2008 Supreme Court 1044. He also relied upon

the order dated 28.08.2024, passed by the Coordinate Bench of

this Court in the case of Jagdish Vs. State : S.B. Criminal Misc.

Bail Application No.10225/2024, order dated 09.12.2024,

passed in the case of Dinesh & Anr. Vs. State of Rajasthan :

S.B. Criminal Misc. Bail Application No.9318/2024 and the

order dated 04.04.2024, passed in the case of Sunil Vs. State of

Rajasthan : S.B. Criminal Misc. 2nd Bail application

No.238/2024.

Learned counsel for the petitioner further submitted that

charge-sheet has been filed in the mater and the accused-

petitioner is in judicial custody since 16.03.2024 and the trial of

the case will take sufficiently long time, therefore, the accused-

petitioner may be enlarged on bail.

Per contra, learned Public Prosecutor vehemently opposed

the bail application and submitted that illegal narcotic contraband

i.e. opium milk weighing 2 kg 651 gm and opium like black

material weighing 870 gm were recovered from the Bara house of

the accused-petitioner Bhagwana Ram which was in his conscious

possession.

While submitting the factual report dated 12.05.2025,

learned Public Prosecutor submitted that from the investigation

carried out in the present case, it is revealed that accused

[2025:RJ-JD:22994] (4 of 6) [CRLMB-12329/2024]

Bhagwana Ram after purchasing opium milk weighing 2.651 kg

from the co-accused Jitu Singh @ Jitendra Singh with the intention

to increase its weight, mixed the opium like black coloured

material in it and thereafter hide it in the small pit in his house.

Cash amount Rs.15,97,750/-, electronic weighing machine which

was kept for the purpose of weighting the opium and plastic

pouches were also recovered from the spot. Accused-petitioner is

actively involved in the present case and he has committed a

serious crime under the NDPS Act. The recovered narcotic

contraband are above the commercial quantity. The accused-

petitioner is involved in the business of sale/purchase of the illegal

narcotic contraband and he was also found in possession of the

same without having any valid license. Therefore, he prayed that

considering the recovered quantity which is above the commercial

quantity and also looking to the gravity of the offence, benefit of

bail may not be extended to the petitioner.

This Court finds that from the Bara adjacent to the house

alleged to have been in possession of the present petitioner,

alleged narcotic contraband was recovered, which is above the

commercial quantity. Cash amount Rs.15,97,750/-, electronic

weighing machine which was kept for the purpose of weighting the

opium and plastic pouches were also recovered from the spot.

These things clearly suggest that the accused-petitioner was

involved in the business of sale/purchase of the illegal contraband

without having valid license.

The facts with regard to ownership/possession of the

petitioner-accused over the Bara adjacent to the house shall be

[2025:RJ-JD:22994] (5 of 6) [CRLMB-12329/2024]

determined by the learned trial Court on merit at the time of final

argument. The fact with regard to the location of the mobile

phone of the witness shall also be decided by the learned trial

Court. The statements of witnesses recorded during the trial, their

cross examination are the subjects to be determined by the

learned trial Court on merits at the time of final arguments. No

comment can be made on these aspects at this stage. The

provisions of Section 37 of the NDPS are duly satisfied in the

present case.

The judgments of the Hon'ble Suprme Court, relied upon by

the learned counsel for the petitioner, relate to conviction of the

accused and the same are on merits of the case, whereas in the

present case, the trial has not completed yet. The orders of the

Coordinate Benches of this Court, relied upon by the learned

counsel, are on different facts. Hence, these judgments and orders

do not give any help to the petitioner-accused.

This Court finds that at this stage, when the other relevant

prosecution witnesses are yet to be examined, it cannot be said

that the accused has not committed any offence. The involvement

of the accused in the commission of offence can be ascertained

only after recording of the statements of the witnesses. No

comment can be made on the merits/demerits of the case at this

stage.

Having regard to the facts and circumstances of the case,

this Court is not inclined to grant bail to the accused-petitioner.

The 2nd bail application is, therefore, rejected at this stage.

[2025:RJ-JD:22994] (6 of 6) [CRLMB-12329/2024]

The factual report dated 12.05.2025 is taken on record.

(CHANDRA PRAKASH SHRIMALI),J 6-Ramesh Goyal, P.S./-

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