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

Gouri Lal @ Gauri Shankar vs State Of Rajasthan (2025:Rj-Jd:25176)
2025 Latest Caselaw 9915 Raj

Citation : 2025 Latest Caselaw 9915 Raj
Judgement Date : 20 May, 2025

Rajasthan High Court - Jodhpur

Gouri Lal @ Gauri Shankar vs State Of Rajasthan (2025:Rj-Jd:25176) on 20 May, 2025

[2025:RJ-JD:25176]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
     S.B. Criminal Miscellaneous Bail Application No. 798/2025

Gouri Lal @ Gauri Shankar S/o Unkar Lal @ Onkar Jat, Aged
About 24 Years, R/o Oardi, P.S. Shambhupura, District
Chittorgarh.
(At Present Lodged In District Jail, Chittorgarh)
                                                                   ----Petitioner
                                    Versus
State Of Rajasthan, Through Public Public Prosecutor
                                                                 ----Respondent


For Petitioner(s)         :     Mr. Kailash Khilery
For Respondent(s)         :     Mr. Hanuman Prajapati, 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.104/2024, registered at Police Station

Shambhupura, District - Chittorgarh for the offences under

Sections 8/15, 8/25 & 8/29 of 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 23.06.2024 at about

10:23 pm, on the Nakabandi at khor road below the Jalampur

pulia, one person was seen coming on motorcycle who was asked

to stop. Behind this motorcycle, one Swift car bearing registration

No.HR-26CP-5381 came, the driver of the said car was asked to

stop, but he ran away from the spot leaving the car. On

interrogation, the driver of the motorcycle bearing registration

No.RJ-09CS-1381 disclosed his name as Raju Khatik and the name

[2025:RJ-JD:25176] (2 of 4) [CRLMB-798/2025]

of the driver of the aforesaid car as Gauri Lal. On searching the

aforesaid car illegal narcotic contraband opium Doda powder

weighing 101.420 kg along with katta was recovered.

Learned counsel for the petitioner argued that accused-

petitioner has been falsely implicated in the present case. He has

no concern with the alleged recovered Doda powder. The recovery

of the Doda powder has been planted upon him. Accused is a

permanent resident of village Ordi, hence his location has been

found of the village Ordi.

Learned counsel for the petitioner has relied upon the

judgment of the Hon'ble Supreme Court in the case of P Krishna

Mohan Reddy Vs. State of Andhra Pradesh : Special Leave

Petition (Criminal) No.7532 of 2025 : 2025 INSC 725

wherein Hon'ble the Apex Court has observed that the confession

statement is per se inadmissible and no reliance whatsoever can

be placed on such statements either at the stage of bail or during

trial.

Learned counsel for the petitioner further submitted that the

accused is in judicial custody since 18.11.2024 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 accused has committed a

serious crime under the NDPS Act. He has been found transporting

the illegal narcotic contraband 101.420 kg Doda powder without

any valid license. The recovered Doda powder is above the

commercial quantity.

[2025:RJ-JD:25176] (3 of 4) [CRLMB-798/2025]

During the course of investigation from the analysis of the

call details of the mobile phone of Raju, it was revealed that at the

time of seizure, the aforesaid car was being driven by Lokesh

Chandel who after seeing police party ran away from the spot.

There are screen shots on record of the conversation made

between Raju and Gauri Shankar. Accused Gauri Lal @ Gauri

Shankar in his disclosure statement stated that he was escorting

the aforesaid Swift car while the car was being driven by Lokesh

Chandel. Therefore, he prayed that looking to the gravity of the

offence, benefit of bail may not be extended to the petitioner.

Smt. Lali Bai who is the owner of the motorcycle bearing

registration No.RJ-09SX-1916 in his reply to the notice under

Section 133 of the MV Act stated that on 23.06.2024, her

motorcycle was being driven by his son Gauri Lal @ Gauri Shankar

and he was in possession of the said motorcycle. The aforesaid

motorcycle has been recovered and seized in the matter.

The location of the mobile tower location of Gauri Lal @

Gauri Shankar was found at village Ordi after the incident. Mobile

tower location of accused Lokesh Chandel was found to be of Kheri

Charan which is behind the place of incident where accused

Lokesh Chandel has left the car.

So far judgment relied upon by learned counsel for the

petitioner in the case of P Krishna Mohan Reddy (supra) with

regard to inadmissibility of the confession statement of an accused

to connect the other co-accused is concerned, here in the present

case there is admission of Lila Bai, the mother of the accused

Gauri Lal @ Gauri Shankar to the reply of notice under Section

[2025:RJ-JD:25176] (4 of 4) [CRLMB-798/2025]

133 of the MV Act that on 23.06.2024 (the date of incident), the

motorcycle, which was in her name, was in the possession of his

son Gauri Lal @ Gauri Shankar and he was driving the same.

Thus, this reply clearly connect the accused Gauri Lal @ Gauri

Shankar with the alleged incident in which he performed his role

in escorting the vehicle. His location was also somewhat changed

and shown nearby behind the place of incident. The said

motorcycle was also recovered from the possession of the accused

Gauri Lal @ Gauri Shankar.

This Court finds that at this stage, when the Investigating

Officer and 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.

The recovered narcotic contraband i.e. Doda powder

101.420 kg is above the commercial quantity, hence provisions

under Section 37 of the NDPS are attracted in this case. The

learned Public Prosecutor also opposed the bail application with his

arguments.

Having regard to the facts and circumstances of the case,

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

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

(CHANDRA PRAKASH SHRIMALI),J 32-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