Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

State Of Rajasthan vs Vasna Ram (2026:Rj-Jd:15918)
2026 Latest Caselaw 5293 Raj

Citation : 2026 Latest Caselaw 5293 Raj
Judgement Date : 7 April, 2026

[Cites 16, Cited by 0]

Rajasthan High Court - Jodhpur

State Of Rajasthan vs Vasna Ram (2026:Rj-Jd:15918) on 7 April, 2026

Author: Farjand Ali
Bench: Farjand Ali
[2026:RJ-JD:15918]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
               S.B. Crml Leave To Appeal No. 207/2025

State Of Rajasthan, Through Pp
                                                                    ----Appellant
                                    Versus
1.       Vasna Ram S/o Sujana Ram, R/o Bahdu And Daron Ki
         Dhani Sarnau Ps Sanchore Dist Jalore
2.       Prataparam S/o Kishana Ram, R/o Bhadu And Daron Ki
         Dhani Sarnau Ps Sanchore Dist Jalore
3.       Prafull Kumar S/o Bhupendra Kumar, R/o Bawsar Ps
         Badali Dist Sabarkantha Gujrat
4.       Prakash S/o Baringa Ram, R/o Kukawas Ps Bagoda Dist
         Jalore Present Constable No 858 Ps Bekariya Dist Udaipur
5.       Kamlesh Kumar Urf Kamlesh S/o Gajaram, R/o Jalaveda
         Nadi Sariyana Ps Jhab Dist Jalore
                                                                 ----Respondents


For Appellant(s)          :     Mr. NS Chandawat, PP
For Respondent(s)         :     Mr. Devendra Delu



                HON'BLE MR. JUSTICE FARJAND ALI

Order

07/04/2026

1. There is a delay of 26 days, in filing the present application

seeking leave to appeal under Section 419 of the Bharatiya

Nagarik Suraksha Sanhita against the judgment dated

20.03.2025 passed by the learned Presiding Officer, Special

Judge, NDPS Cases, Sirohi (Rajasthan) in Sessions Case No.

03/2016 arising out of FIR No. 104/2015, Police Station

Barlut, whereby the accused-respondents were acquitted of

the offences under Sections 8/15, 25, 29 of the NDPS Act,

(Uploaded on 13/04/2026 at 12:56:37 PM)

[2026:RJ-JD:15918] (2 of 5) [CRLLA-207/2025]

1985 and Sections 201, 221, 403, 419, 420, 467, 468, 471,

474 IPC by extending benefit of doubt.

2. The matter comes up for consideration on an application filed

under Section 5 of the Limitation Act, 1963 seeking

condonation of delay in filing the present leave to appeal as

well as the appeal.

3. The application has been perused and the explanation

furnished therein has been duly considered. It is revealed

that after pronouncement of the impugned judgment on

20.03.2025, an application for obtaining the certified copy

was moved on 25.03.2025, which was prepared and

delivered on 01.04.2025. Thereafter, the Special Public

Prosecutor (NDPS Act), Sirohi, upon receipt of the certified

copy, forwarded the case record along with legal opinion to

the District Collector, Sirohi, vide communication dated

08.04.2025 for necessary action.

4. The District Collector, Sirohi, after examining the entire

material available on record and considering the legal

opinion, forwarded the matter to the Law Department, Jaipur

for further action.

5. The matter was thereafter considered at various levels in the

Law Department, Jaipur, and upon due deliberation and

examination of all relevant aspects, a decision was taken to

challenge the impugned judgment before this Court.

Consequently, sanction/approval was accorded by the Law

and Legal Affairs Department, Jaipur, vide order dated

(Uploaded on 13/04/2026 at 12:56:37 PM)

[2026:RJ-JD:15918] (3 of 5) [CRLLA-207/2025]

27.05.2025, which was received in the office of the

Government Advocate, Jodhpur on 23.06.2025. The matter

was then entrusted to the Public Prosecutor for preparation

of the leave to appeal and the appeal. In this regard,

necessary communication was made to the Special Public

Prosecutor (NDPS), Sirohi to coordinate and supply requisite

records, who accordingly contacted the office and furnished

the necessary documents.

6. Thereafter, upon examination of the entire record and the

impugned judgment, the Public Prosecutor prepared the

present application for leave to appeal along with application

under Section 5 of the Limitation Act on 14.07.2025, which

was duly typed and filed through e-filing on the same day.

7. Having regard to the sequence of events and the explanation

furnished, this Court finds that the delay has occurred due to

bona fide administrative and procedural requirements

involving movement of the file through various authorities

and departments. It is well settled that in matters where the

State is the applicant, some latitude is permissible, as the

decision-making process involves multiple levels of scrutiny

and procedural formalities.

8. This Court is satisfied that the delay is neither intentional nor

deliberate, but has occurred due to the time consumed in

obtaining approvals and processing the matter at different

administrative levels. In order to advance substantial justice,

a liberal approach is warranted.

(Uploaded on 13/04/2026 at 12:56:37 PM)

[2026:RJ-JD:15918] (4 of 5) [CRLLA-207/2025]

9. Accordingly, the delay in filing the present leave to appeal as

well as the appeal is condoned. The application under

Section 5 of the Limitation Act stands allowed.

10. The present application seeking leave to appeal has been

placed before this Court for consideration.

11. It is trite that the grant of leave to appeal is a condition

precedent for the admission of an appeal and such leave is

neither automatic nor a matter of right, but rests within the

discretionary jurisdiction of the appellate Court. The purpose

of seeking leave is to obtain the Court's permission to assail

the impugned judgment before the appeal is formally

entertained.

12. At the stage of consideration of leave, the Court is not

expected to undertake a detailed examination of the merits

of the case. The scope of scrutiny is confined to ascertaining

whether the proposed appeal discloses arguable issues,

raises substantial questions of law or fact, or otherwise

demonstrates sufficient cause warranting appellate

interference.

13. In a prosecution launched against the respondents, the

learned trial court after full-fledged trial acquitted the

respondents.

14. Upon perusal of the judgment impugned, there appears

reasonable grounds to permit the State to prefer an appeal

against the acquittal of the accused-respondents from the

penal provisions of the NDPS Act and IPC.

(Uploaded on 13/04/2026 at 12:56:37 PM)

[2026:RJ-JD:15918] (5 of 5) [CRLLA-207/2025]

15. This Court is satisfied that the proposed challenge is neither

frivolous nor vexatious and that the issues raised deserve

consideration by the appellate Court.

16. Accordingly, the instant application seeking leave to appeal is

allowed. The memo of leave to appeal shall be treated as an

appeal and shall be registered as such.

17. Opportunity of hearing shall be afforded to the respondent at

the time of hearing on the question of admission of the

appeal.

18. Office is directed to proceed in accordance with law.

(FARJAND ALI),J 82-divya/-

(Uploaded on 13/04/2026 at 12:56:37 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