Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Touseef Mev vs State Of Rajasthan (2026:Rj-Jd:15312)
2026 Latest Caselaw 5035 Raj

Citation : 2026 Latest Caselaw 5035 Raj
Judgement Date : 2 April, 2026

[Cites 2, Cited by 0]

Rajasthan High Court - Jodhpur

Touseef Mev vs State Of Rajasthan (2026:Rj-Jd:15312) on 2 April, 2026

[2026:RJ-JD:15312]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
  (1) S.B. Criminal Miscellaneous Bail Application No. 3478/2026

Junaid Mev Alias Battu S/o Shri Sharif Khan, Aged About 19
Years,    Salumber    Road,      Reniya       Magari,       Dhariyawad,   Police
Station Dhariyawad, District Pratapgarh (Lodged In Central Jail,
Udaipur)
                                                                   ----Petitioner
                                    Versus
State Of Rajasthan, Through Pp
                                                                 ----Respondent
                              Connected With
  (2) S.B. Criminal Miscellaneous Bail Application No. 2614/2026
Sumit Alias Munna Alias Pachak S/o Shri Mohammad Saeed,
Aged About 22 Years, Resident Of Nimach Road, Javad Darwaja,
Nimbahera, District Chittorgarh, Presently Residing At Bohara
Gali, Khanjeepeer, Thana Surajpole, Udaipur. (Presently Lodged
In Central Jail Udaipur)
                                                                   ----Petitioner
                                    Versus
State Of Rajasthan, Through Pp
                                                                 ----Respondent
  (3) S.B. Criminal Miscellaneous Bail Application No. 2992/2026
Touseef Mev S/o Rafeeq Mohammad, Aged About 26 Years,
Resident Of Deewanshah Colony, Gali No. 06, Patel Circle, Thana
Surajpole, Udaipur. (Presently Lodged In Central Jail Udaipur)
                                                                   ----Petitioner
                                    Versus
State Of Rajasthan, Through Pp
                                                                 ----Respondent


For Petitioner(s)         :     Mr. Ranjeet Singh Chouhan
                                Mr. Jagatveer Singh Deora
                                Mr. Karan Singh Chouhan
For Respondent(s)         :     Mr. Shiv Kumar Bhati, P. P.




                      (Uploaded on 04/04/2026 at 01:03:04 PM)
                     (Downloaded on 06/04/2026 at 06:46:59 PM)
 [2026:RJ-JD:15312]                     (2 of 4)                    [CRLMB-3478/2026]


              HON'BLE MR. JUSTICE SANJEET PUROHIT

Order

02/04/2026

1. The jurisdiction of this Court has been invoked by way of

filing applications under Section 483 B.N.S.S., 2023 at the

instance of accused-applicants. The requisite details of the matter

are tabulated herein below:

S.No.                        Particulars of the Case

     2.   Concerned Police Station                   Surajpole
     3.   District                                   Udaipur
     4.   Offences alleged in the FIR                8/22 & 29 of the NDPS
                                                      Act
     5.   Offences added, if any                     -

6. Date of passing of impugned 10.03.2026 order

2. It is contended on behalf of the accused-applicants that the

recovered contraband is well below demarcated commercial

quantity. It is further contended that no case for the alleged

offences is made out against them and they have been made an

accused based on conjectures and surmises. Therefore, their

incarceration is not warranted. There are no factors at play in the

case at hand that may work against grant of bail to the accused-

applicants as the embargo contained under Section 37 of NDPS

Act is not attracted in this case. Learned counsel for applicants

stated that conclusion of trial may take sufficiently long time,

therefore, prayed that applicants may be enlarged on bail.

3. Per contra, learned Public Prosecutor opposed the bail

application and submits that as per the FIR, the contraband

(Uploaded on 04/04/2026 at 01:03:04 PM)

[2026:RJ-JD:15312] (3 of 4) [CRLMB-3478/2026]

recovered is 10.19 MDMA (Methylene Dioxy Methamphetamine)

and, therefore, the contraband recovered is above the commercial

quantity.

4. Replying to the said contention, learned counsel for the

applicant has referred the FSL report, wherein it was concluded

that the psychotripic substance with presence of Mephedrone was

found in the recovered contraband for which the commercial

quantity is above 50 gram and, therefore, the contraband

recovered is much below the commercial quantity. Learned

counsel for the applicant also shown the order dated 30.03.2026

passed by the Court of Special Judge, NDPS, Udaipur in Criminal

Misc. Case No.611/2026, whereby while considering the said FSL

report bail has been granted to co-acused Asif Khan.

5. Learned Public Prosecutor is failed to dispute said FSL report

so also order for granting bail passed in the case of the co-

accused.

6. Heard the learned counsel for the parties and perused the

materials available on record.

7. Upon consideration of rival submissions, it appears that the

recovered contraband is well below demarcated commercial

quantity; that accused-applicant-Junaid Mev is in custody since

27.01.2026, accused-applicant-Sumit is in custody since

12.02.2026 and accused-applicant-Touseef Mev is in custody since

12.02.2026; that investigation qua the accused-applicants has

been completed; that the applicant Nos.1 and 2 are not involved

in any other case involving offences punishable under N.D.P.S. Act

and so far as applicant no.3 is concerned, one case for offence

(Uploaded on 04/04/2026 at 01:03:04 PM)

[2026:RJ-JD:15312] (4 of 4) [CRLMB-3478/2026]

punishable under NDPS Act was registered against him, wherein

he was bailed out; that the trial is likely to take its own

considerable time, therefore, this Court feels that no useful

purpose would be served by keeping the accused-applicants in

detention for an indefinite period. Hence, it is deemed suitable to

grant benefit of bail to the accused-applicants in present matter at

this stage.

6. Accordingly, instant bail applications under Section 483

B.N.S.S. are allowed and it is ordered that the accused-applicants

(1) Junaid Mev @ Battu S/o Shri Sharif Khan, (2) Touseef

Mev S/o Rafeeq Mohammad and (3) Sumit @ Munna @

Pachak S/o Mohammad Saeed shall be enlarged on bail;

provided each of them furnishes a personal bond in the sum of

Rs.50,000/- with two sureties of Rs. 25,000/- each to the

satisfaction of the learned trial Judge for their appearance before

the Court concerned on all the dates of hearing as and when

called upon to do so till the completion of trial.

7. It is made clear that in the event the accused-applicants are

found to be involved in any offence of a similar nature in future or

is found to have misused the liberty granted by this Court, it shall

be open for learned Public Prosecutor to move an appropriate

application for cancellation of bail, which shall be considered in

accordance with law.

(SANJEET PUROHIT),J 196-A.Arora/-

(Uploaded on 04/04/2026 at 01:03:04 PM)

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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter