Citation : 2026 Latest Caselaw 5602 Raj
Judgement Date : 10 April, 2026
[2026:RJ-JD:16882]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
S.B. Criminal Miscellaneous II Bail Application No. 9885/2025
Ladu Lal S/o Ram Lal Sen, Aged About 46 Years, Resident Of
Chanderiya, District Chittorgarh, Rajasthan. (At Present Lodged
In District Jail, Chittorgarh)
----Petitioner
Versus
State Of Rajasthan, Through PP
----Respondent
For Petitioner(s) : Mr. Kailash Khilery with
Mr. Ravindra Singh
For Respondent(s) : Mr. P.S. Panwar, PP
HON'BLE DR. JUSTICE NUPUR BHATI
Order
10/04/2026
1. The instant bail application has been filed by the petitioner
under Section 483 BNSS who has been arrested in connection with
the FIR No.14/2024 dated 08.01.2024 registered at the Police
Station Kapasan District Chittorgarh for the offences under
Sections 8/15, 25 and 29 of the NDPS Act.
2. First bail application of the petitioner, being SBCRLMB
No.11157/2024, came to be dismissed as not pressed by the
Coordinate Bench of this Court and a liberty was granted to the
petitioner to renew his prayer after recording of statement of the
Seizure Officer-Gajendra Singh. Now, the statement of Seizure
Officer has been recorded.
3. The case of the prosecution is that on 08.01.2024, at around
12:45 pm, S.I., Kapasan Police Station, along with his police team,
was on patrol. While proceeding approximately one kilometer
ahead on the road towards Pandoli, near the border between
(Uploaded on 10/04/2026 at 06:08:19 PM)
[2026:RJ-JD:16882] (2 of 5) [CRLMB-9885/2025]
Balarda village and Baksarda, they spotted an Alto car
(Registration No.RJ27-CM-0278) approaching from the Pandoli
direction. The police stopped the vehicle and asked the driver for
his name and details. He identified himself as Ladulal, son of
Ramlal. Thereafter, in the presence of witnesses (including
Motbiran), the car was thoroughly searched as per procedure. The
search yielded 6 plastic bags (kattas) containing a total of 120 kg
600 grams of illegal opium powder (doda chura), including the
bags. Thereafter investigation commenced and charge-sheet came
to be filed against the petitioner.
4. Counsel for the petitioner submits that the petitioner has
been falsely implicated in the present case. He further submits
that the petitioner was arrested on 08.01.2024 and that, even to
date, statements of only 8 out of 19 prosecution witnesses have
been recorded. Moreover, in the statement of the Seizure Officer
(PW-1-Gajendra Singh), it is revealed that the sample specimens
were collected approximately 10 days after the incident and
forwarded to the Forensic Science Laboratory after a delay of 6
months from the date of seizure. The counsel emphasizes that
such conduct contravenes settled legal propositions of Clause 13
of Section 52 Notification of the NCB, New Delhi (Standing
Instruction No.1/88 dated 15.03.1988), as samples are
mandatorily required to be dispatched to the Forensic Science
Laboratory within 72 hours from the date of the incident. Clause
13 of Section 52 Notification of the NCB, New Delhi (Standing
Instruction No.-1/88 dated 15.03.1988), is reproduced hereunder:
"13. Mode and Time limit for despatch of sample to Laboratory.
The samples should be sent either by insured pose or through special messenger duly authorized for the purpose. Despatch of samples by registered 'post or ordinary mail should not be restored to. Samples must be despatched to the Laboratory within 72 hours of seizures to avoid any legal objection."
(Uploaded on 10/04/2026 at 06:08:19 PM)
[2026:RJ-JD:16882] (3 of 5) [CRLMB-9885/2025]
5. In support of his contentions, counsel for the petitioner
places reliance upon the order dated 13.08.2025 : Petition for
Special Leave to Appeal (Crl.) No.5648/2025 (Rambabu v.
State of Rajasthan & Anr.) and the order dated 09.02.2026 :
Petition for Special Leave to Appeal (Crl.). No.7049/2025
(Wajid Ali @ Tinku v. State of Rajasthan). The said orders are
reproduced hereunder:-
In the case of Rambabu (supra):-
"1. Heard learned counsel for the parties and perused the pleadings.
2. The petitioners are involved in a case under Narcotic Drugs and Psychotropic Substances Act, 1985(hereinafter referred to as 'the NDPS Act') pursuant to FIR No. 382 of 2023 regis-
tered with Police Station Manohar Thana, District-Jhalawar, for possessing about 75 Kg of Poppy Husk.
3. The petitioners were arrested on 25.09.2023 and have already undergone incarceration for about one year and ten months.
4. The trial is progressing but is at a nascent stage inasmuch as out of 21 prosecution witnesses, only 1 has been examined till date.
5. The submission of learned counsel for the petitioners is that there is violation of Section 52-A of the NDPS Act inasmuch as the FIR was lodged on 25.09.2023 but the sample was sent for forensic examination after 24 days on 19.10.2023 whereas the statute requires that such sam-ples be sent within 72 hours of seizure.
6. The above discrepancy is reflected from Annexure 'P-2', the acknowledgment receipt of the Forensic Laboratory, Rajasthan.
7. In view of the aforesaid facts and circumstances, we are of the opinion that the petitioners are entitled to be enlarged on bail.
8. Accordingly, we direct that the petitioners be released on bail subject to the terms and condi-tions that may be imposed by the Trial Court commensurating with the charges(if, any) framed against them.
9. Needless to say that the petitioners shall cooperate with the trial and would not delay the trial by seeking any unwarranted adjournment.
10. The present petitions stand disposed of in the above terms."
In the case of Wajid Ali @ Tinku (supra):-
(Uploaded on 10/04/2026 at 06:08:19 PM)
[2026:RJ-JD:16882] (4 of 5) [CRLMB-9885/2025]
"1. Heard learned counsel for the parties and perused the pleadings.
2. The petitioners are charged under the Narcotic Drugs and Psychotropic Substances Act, 1985 pursuant to FIR No. 44 of 2023 registered with Police Station Mandawar, District- Jhalawar, Rajasthan.
3. Most of the material witnesses have been examined.
4. The argument is that the petitioners were arrested on 28.03.2023 and that they have been in jail for more than two years and ten months. The sample was sent to the Forensic Science Laboratory('FSL') after 21 days for which there is no appropriate explanation.
5. In view of the aforesaid facts and circumstances, we consider it proper to enlarge the petitioners on bail.
6. Accordingly, we direct that the petitioners be released on bail subject to the terms and conditions that may be imposed by the Trial Court commensurating with the charges, if any, framed against them including surrendering of their passport, if any, with the Trial Court itself.
7. The present petitions stand disposed of in the above terms.
8. Pending application(s), if any, shall stand disposed of."
Counsel representing the petitioner, thus, craves indulgence of this
Court to accept the instant bail application.
6. Per contra, learned Public Prosecutor opposes the bail
application, however, is not in a position to refute the fact that
Seizure Officer (P.W.1) has categorically stated that sample
specimens were collected after 10 days of the incident and were
sent to the Forensic Sciences Laboratory after a delay of 6 months
from the date of seizure.
7. Having considered the submissions advanced at the Bar by
the learned counsel for the parties, the entirety of the facts and
circumstances on record, the inordinate delay of six months in
sending the sample specimens after collection, and the order
passed by the Hon'ble Supreme Court in the cases of Rambabu
(supra) and Wajid Ali @ Tinku (supra); noting further that the
trial is likely to prolong considerably; and without expressing any
opinion on the merits of the case, this Court deems it fit to enlarge
the petitioner on bail.
(Uploaded on 10/04/2026 at 06:08:19 PM)
[2026:RJ-JD:16882] (5 of 5) [CRLMB-9885/2025]
8. Consequently, the bail application is allowed. It is ordered
that the accused petitioner Ladu Lal S/o Ram Lal Sen arrested
in connection with FIR No.14/2024 dated 08.01.2024 registered at
the Police Station Kapasan District Chittorgarh, shall be released
on bail; provided he furnishes a personal bond in the sum of
Rs.50,000/- and two sureties of Rs.25,000/- each to the
satisfaction of the learned trial Court, with a stipulation to appear
before that Court on all dates of hearing and as and when called
upon to do so.
(DR.NUPUR BHATI),J
118-/Devesh/-
(Uploaded on 10/04/2026 at 06:08:19 PM)
Powered by TCPDF (www.tcpdf.org)
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!