Thursday, 07, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Safi Khan vs State Of Rajasthan (2025:Rj-Jd:25175)
2025 Latest Caselaw 9871 Raj

Citation : 2025 Latest Caselaw 9871 Raj
Judgement Date : 20 May, 2025

Rajasthan High Court - Jodhpur

Safi Khan vs State Of Rajasthan (2025:Rj-Jd:25175) on 20 May, 2025

[2025:RJ-JD:25175]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
    S.B. Criminal Miscellaneous Bail Application No. 3519/2025

Safi Khan S/o Subaan Khan, Aged About 33 Years, R/o Gopadi
Sanhgiyo Ki Dhani, P.S. Pachpadra, District Barmer, Raj.
(At present Lodged At Sub Jail, Sirohi)
                                                                   ----Petitioner
                                    Versus
State Of Rajasthan, Through Public Prosecutor
                                                                 ----Respondent


For Petitioner(s)         :     Mr. T.R.S. Sodha
                                Mr. Magender Singh
For Respondent(s)         :     Mr. Hathi Singh Jodha, Public
                                Prosecutor



    HON'BLE MR. JUSTICE CHANDRA PRAKASH SHRIMALI

Order

20/05/2025

This 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.281/2023, registered at Police Station

Pindwara, District - Sirohi for offences under Sections 8/15, 25 &

29 of the NDPS Act.

Heard learned counsel for the petitioner and the learned

Public Prosecutor. Perused the material available on record.

As per the case of the prosecution, on 26.08.2023 during

Nakabandi at 11:30 am, one Swift Dzire Car bearing registration

No.GJ-09BF-0719, after seeing the police party, turned around

and tried to fled away from the spot. Behind the aforesaid car a

Tata Truck bearing registration No.RJ-19GD-6834 came and the

truck driver slowed the speed of the truck and fled away from the

[2025:RJ-JD:25175] (2 of 6) [CRLMB-3519/2025]

spot leaving the truck there. Upon inquiry, the driver of the Swift

Dzire Car disclosed his name as Anwar Khan and the person

sitting beside him disclosed his name as Sabuddin. The person

who was seating in the truck disclosed his name as Safi Khan

(present petitioner) and the person sitting beside the driver seat

disclosed his name as Sadiq Khan. Upon searching the Swift

Dezire vehicle, no suspicious item was found in the Swift Dezire

car but it was stated by the accused persons that the said car was

escorting the truck. When the aforesaid Truck was searched, 3

quintal and 2 kg illegal narcotic contraband Doda Post (poppy

husk) was recovered.

Learned counsel for the petitioner argued that accused-

petitioner has been falsely implicated in the present case. The

story of the prosecution is false and concocted. No recovery is

pending against the present petitioner.

Learned counsel for the petitioner submitted that from the

statement of PW-1 - Hari Singh, it is revealed that all the

proceedings were carried out in the Police Station.

While relying upon the order dated 17.10.2024, passed by a

Coordinate Bench of this Court in S.B. Criminal Misc. Bail

Application No.9064/2024 (Ratanlal Vs. Union of India), in

which a reliance has been placed on the judgment of the Hon'ble

Supreme Court in the case of Kuldeep Singh Vs. State of

Punjab reported in 2010 SCC OnLine SC 1070, learned counsel

for the petitioner submitted that non-collection of samples as per

the procedure laid down at the time of seizure, is an incurable

[2025:RJ-JD:25175] (3 of 6) [CRLMB-3519/2025]

defect and the entire proceedings thus, come under a shadow of

doubt.

Learned counsel for the petitioner further submitted that the

accused is in judicial custody since 26.08.2023 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 accused has committed a

serious crime under the NDPS Act. The accused-petitioner along

with other co-accused persons are involved in the illegal business

of sale/purchase and transporting of the narcotic contraband.

Accused Anwar Khan and Subbudin were found escorting the truck

bearing registration No.RJ-19GD-6834 which was found

transporting 3 quintal and 2 kg illegal narcotic contraband Doda

Post (poppy husk) and at the time of search the present petitioner

Safi Khan was seating in the truck and he was also involved in the

commission of crime. Therefore, he prayed that looking to the role

of the present petitioner and the gravity of the offence, benefit of

bail may not be extended to the petitioner.

From perusal of the material available on record, this Court

finds that Accused Anwar Khan and Subbudin were found

escorting the truck bearing registration No.RJ-19GD-6834 which

was found transporting 3 quintal and 2 kg illegal narcotic

contraband Doda Post (Poppy Husk) and at the time of search the

present petitioner Safi Khan was seating in the truck.

In the present case, the recovery was alleged to be made on

the spot. But on the reason that there was rush and due to huge

[2025:RJ-JD:25175] (4 of 6) [CRLMB-3519/2025]

traffic on the road, the remaining proceedings after the seizure,

were completed in the premises of the Police Station which was

near the place of the incident.

The order relied upon by the learned counsel for the

petitioner in Ratanlal (supra) placing reliance on the judgment

of the Hon'ble Supreme Court in the Kuldeep Singh (supra) has

a difference as the judgment of Kuldeep Singh (supra) is on the

appeal challenging the conviction of the accused-appellant,

whereas in the present case the trial has not completed yet and

the statements of the witnesses are yet to be recorded and there

is no finding on the bail application. Therefore, this judgment does

not give any help to the petitioner in this case.

The Hon'ble Supreme Court in the case of State of Orissa

Vs. Mahimananda Mishra reported in Criminal Appeal

No.1175/2018 has held as under:-

"12. Though this Court may not ordinarily interfere with the orders of the High Court granting or rejecting bail to the accused, it is open for this Court to set aside the order of the High Court, where it is apparent that the High Court has not exercised its discretion judiciously and in accordance with the basic principles governing the grant of bail. (See the judgment of this Court in the case of Neeru Yadav vs. state of Uttar Pradesh, (2014) 16 SCC 508 and Prasanta Kumar Sarkar vs. Ashis Chatterjee, (2010) 14 SCC 496). It is by now well settled that at the time of considering an application for bail, the Court must take into account certain factors such as the existence of a prima facie case against the accused, the gravity of the allegations, position and status of the accused, the likelihood of the accused fleeing from justice and repeating the offence, the possibility of tampering with the witnesses and obstructing the Courts as well as the criminal antecedents of the accused. It is also well settled that the Court must not go into deep into merits of the matter while considering an application for bail. All that needs to be established from the record is the existence of a prima facie case against the accused. (See the judgment of this Court in the

[2025:RJ-JD:25175] (5 of 6) [CRLMB-3519/2025]

case of Anil Kumar Yadav vs. State (NCT) of Delhi, (2018) 12 SCC 129.)

13. Keeping in mind the aforementioned principles, we are of the view that the High Court was not justified in going into the evidence on record in such a depth which amounts to ascertaining the probability of the conviction of the accused. On the other hand, the High Court has failed to appreciate several crucial factors that indicate that it was highly inappropriate to grant bail in favour of the respondent."

Hence, it is settled principle of law that the Court at the time

of considering an application for bail, the Court must take into

account certain factors such as the existence of a prima facie case

against the accused, the gravity of the allegations, position and

status of the accused, the likelihood of the accused fleeing from

justice and repeating the offence, the possibility of tampering with

the witnesses and obstructing the Courts as well as the criminal

antecedents of the accused.

In this case, the witnesses to the seizure i.e. Ramchandra

and Praveen Singh were taken to the Police Station where their

statements were recorded. These witnesses are yet to be

examined before the learned Trial Court.

This Court finds that at this stage, when 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.

[2025:RJ-JD:25175] (6 of 6) [CRLMB-3519/2025]

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

(CHANDRA PRAKASH SHRIMALI),J 11-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