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

Mohammad Kasim vs State Of Rajasthan (2026:Rj-Jd:17960)
2026 Latest Caselaw 5818 Raj

Citation : 2026 Latest Caselaw 5818 Raj
Judgement Date : 15 April, 2026

[Cites 15, Cited by 0]

Rajasthan High Court - Jodhpur

Mohammad Kasim vs State Of Rajasthan (2026:Rj-Jd:17960) on 15 April, 2026

Author: Farjand Ali
Bench: Farjand Ali
[2026:RJ-JD:17960]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
 S.B. Criminal Misc. Suspension Of Sentence Application (Appeal)
                              No. 1680/2025

 Mohammad Kasim S/o Shri Jannat Shekh, Aged About 29 Years,
 Kishanpur (Puraba) Jalu Abadi, Police Station Kaliya Chak,
 District Madala. ( West Bangol). (Presently Lodged In Central
 Jail, Udaipur)
                                                                   ----Petitioner
                                     Versus
 State Of Rajasthan, Through Pp
                                                                 ----Respondent
                              Connected With
 S.B. Criminal Misc. Suspension Of Sentence Application (Appeal)
                              No. 1681/2025
 Amirul S/o Shri Mohika Alias Mohbeer Shekh, Aged About 40
 Years, Majampur Balugaon P.s. Kaliyachak District Madla West
 Bangal (Lodged In Central Jail, Udaipur)
                                                                   ----Petitioner
                                     Versus
 State Of Rajasthan, Through Pp
                                                                 ----Respondent
 S.B. Criminal Misc. Suspension Of Sentence Application (Appeal)
                               No. 166/2026
 Mohd. Rabiull S/o Tejabull Sheikh, Aged About 29 Years, R/o
 Majhampur, P.s Kaliyachak, District Madla (West Bengal) (At
 Present Lodged At Central Jail Udaipur)
                                                                   ----Petitioner
                                     Versus
 State Of Rajasthan, Through Pp
                                                                 ----Respondent
 S.B. Criminal Misc. Suspension Of Sentence Application (Appeal)
                               No. 229/2026
 Shakil Mohd. S/o Tamejudeen Sheikh, Aged About 44 Years, R/o
 Thur. Ps. Ambamata, District Udaipur (Raj) (At Present Lodged
 At Central Jail Udaipuri)
                                                                   ----Petitioner


                      (Uploaded on 18/04/2026 at 01:19:49 PM)
                     (Downloaded on 20/04/2026 at 04:42:27 PM)
 [2026:RJ-JD:17960]                     (2 of 12)                      [SOSA-1680/2025]


                                        Versus
 State Of Rajasthan, Through Its Public Prosecutor
                                                                     ----Respondent


 For Petitioner(s)            :     Mr. Ranjeet Singh Chouhan
                                    Mr. R.K. Charan
                                    Ms. Ayushi Rathore
 For Respondent(s)            :     Mr. Surendra Bishnoi, AGA



                HON'BLE MR. JUSTICE FARJAND ALI

Order

15/04/2026

1. The instant application for suspension of sentence has been

moved on behalf of the applicants in the matter of judgment

dated 27.08.2025 passed by the learned Special Judge,

NDPS Act Cases cum Addl. District & Sessions Judge No.1,

Udaipur in Special Sessions Case No.18/2016 whereby they

were convicted and sentenced as under:-

      Name of Offence   Substant                             Fine and default
      the     for which    ive                                  sentence
      accused convicted sentence
      Mohd.          Section 8/12 12          years Fine of Rs.1,20,000/- and
      Rabiull        NDPS Act     RI                in   default  to   further
                                                    undergo 12 months RI

Section 8/18 3 years RI Fine of Rs.30,000/- and in NDPS Act default to further undergo 3 months RI

a) Mohd. Section 8/12 12 years Fine of Rs.1,20,000/- each Shakil NDPS Act RI and in default to further

b) Mohd. undergo 12 months RI Kasim

c) Amirul

2. On 20.05.2016, the complainant, Bhaiya Lal, allegedly

effected seizure of contraband from co-accused Amirul and

thereafter submitted a written complaint against the said co-

accused as well as the present appellant before the Station

(Uploaded on 18/04/2026 at 01:19:49 PM)

[2026:RJ-JD:17960] (3 of 12) [SOSA-1680/2025]

House Officer of Police Station Gogunda. Pursuant thereto,

FIR No. 138/2016 came to be registered for offences

punishable under Section 8/18 of the NDPS Act.

2.1. Upon completion of investigation, the police presented

charge-sheet against the appellant and other co-accused

persons for offences under Sections 8/18 and 8/29 of the

NDPS Act. After committal of the matter, charges were

framed and the prosecution witnesses were examined during

trial. It is the case of the appellant that a bare scrutiny of the

testimony of the prosecution witnesses reveals material

infirmities, demonstrating that the appellant has been falsely

implicated and wrongly convicted in the present matter.

Thereafter, vide judgment dated 27.08.2025, the learned

Special Judge, NDPS Act Cases, Udaipur convicted the

appellant for the offence under Section 8/18 of the NDPS Act.

Aggrieved thereby, the present criminal appeal has been

preferred before this Court.

3. Learned counsel for the appellant has assailed the impugned

judgment on diverse grounds and submits that the conviction

suffers from serious legal and procedural infirmities,

rendering the appellant entitled to indulgence under Section

389 Cr.P.C. pending disposal of the appeal.

3.1. It is firstly contended that there has been manifest non-

compliance of Section 50 of the NDPS Act. Inviting attention

to notices Ex.P/4 to Ex.P/6, it is urged that the said notices

were allegedly served upon the concerned persons in relation

(Uploaded on 18/04/2026 at 01:19:49 PM)

[2026:RJ-JD:17960] (4 of 12) [SOSA-1680/2025]

not only to their personal search, but also with respect to

search of the motorcycle and bag. It is submitted that while

extending the statutory option, a further third option of being

searched by the Station House Officer himself was also

incorporated and a return consent was sought, thereby

diluting the sanctity and mandatory character of the

safeguard enshrined under Section 50. According to learned

counsel, the right contemplated under the statute is required

to be conveyed in clear, unambiguous, and meaningful terms,

free from any confusing or composite alternatives. Reliance

has been placed upon State of Himachal Pradesh v. Surat

Singh, State of Rajasthan v. Parmanand & Anr. decided by

the Apex Court in Criminal Appeal No.96/2018 decided on

16.03.2026 and Vijaysinh Chandubha Jadeja v. State of

Gujarat reported in AIR 2011 SC 77.

3.2. It is next contended that the sampling procedure adopted by

the prosecution is ex facie irregular. Referring to recovery

memo Ex.P/7 and the deposition of P.W.5 Bhaiya Lal, it is

urged that two samples of 5 grams each were allegedly taken

from all ten packets, thereafter mixed together, and from

such composite mixture two samples of 50 grams each were

prepared for dispatch to the Forensic Science Laboratory. It is

argued that no separate representative samples from each

packet were drawn and preserved. According to learned

counsel, such a course materially affects the evidentiary

reliability of the seizure and creates a serious doubt regarding

the identity and homogeneity of the substance allegedly

(Uploaded on 18/04/2026 at 01:19:49 PM)

[2026:RJ-JD:17960] (5 of 12) [SOSA-1680/2025]

recovered from each separate packet. Reliance has been

placed on the decision of this Court in Kamlesh Kumar v.

State (SBCRLMSOSA No.318/2024 decided on 08.07.2025).

3.3. It is further urged that there has been unexplained delay in

transmission of the samples to the Forensic Science

Laboratory. As per the prosecution record, recovery was

allegedly effected on 20.05.2016 vide Ex.P/7, whereas the

samples were forwarded only on 23.06.2016 vide Ex.P/22,

Ex.P/23 and Ex.P/24. Learned counsel submits that the delay

of over one month, absent satisfactory explanation, strikes at

the chain of custody and raises a substantial apprehension

regarding sanctity of the sealed samples. Reliance has been

placed upon Surpal Singh v. State of Raj. And Hari Skingh v.

State of Rajasthan (SBCRLMB Nos.2692/2024 & 753/2024

decided on 06.03.2024 and Wajid Ali @ Tinku v. State of

Rajasthan (Special Leave to Appeal (Crl.) No.7049/2025

decided 09.02.2026).

3.4. Lastly he submits that the learned trial Judge has not

appreciated the correct, legal and factual aspects of the

matter and thus, reached at an erroneous conclusion of guilt,

therefore, the same is required to be appreciated again by

this court being the first appellate Court. The appellants were

on bail during trial and did not misuse the liberty so granted

to them; hearing of the appeal is likely to take long time,

therefore, the application for suspension of sentence may be

granted.

(Uploaded on 18/04/2026 at 01:19:49 PM)

[2026:RJ-JD:17960] (6 of 12) [SOSA-1680/2025]

2. Per contra, learned public prosecutor has vehemently

opposed the prayer made by learned counsel for the

accused- applicants for releasing the appellant on application

for suspension of sentence.

3. Heard learned counsel for the parties and perused the

material available on record.

4. There exists a fine yet significant distinction between the

grant of bail under Section 439 of the Code of Criminal

Procedure, 1973, and the suspension of sentence under

Section 389 CrPC. While the power exercised under Section

439 CrPC is essentially discretionary in nature and operates

at the pre-conviction stage, the jurisdiction under Section

389 CrPC, though also discretionary, is qualitatively different

and operates post-conviction. Under Section 389 CrPC, the

appellate court is vested with a distinct authority; however,

the core consideration before the appellate forum must

necessarily be whether the judgment of conviction and the

consequent order of sentence are sustainable in the eyes of

law.

5. It is trite that the presumption of innocence, which enures in

favour of an accused, comes to an end upon conviction.

Consequently, while considering an application under Section

389 CrPC, the appellate court is required to examine the

grounds raised in the appeal, and for such purpose, the oral

and documentary evidence must be looked into. Where,

upon appreciation of evidence, it appears that the

conclusions drawn by the trial court may be erroneous, and

where logical, legal and sustainable arguments are advanced

(Uploaded on 18/04/2026 at 01:19:49 PM)

[2026:RJ-JD:17960] (7 of 12) [SOSA-1680/2025]

assailing the findings, disclosing a strong and arguable case,

the appellate court is duty-bound to consider such

contentions.

6. Where the sustainability of the conviction itself becomes

debatable, and where the grounds raised in appeal, if

adjudicated in favour of the appellant, disclose a real and

substantial possibility of success, and where, prima facie, it

appears that the conviction may be reversed and the

appellant may be acquitted, the appellate court ought to

suspend the sentence pending disposal of the appeal.

7. Such discretion deserves to be exercised with greater

circumspection in cases where the appellate forum has

sufficient reason to believe that the appeal is not likely to be

taken up for hearing in the near future. In such

circumstances, the court is required to assess whether the

grounds raised are not merely ornamental but possess real

substance and force, for the simple reason that if the appeal

ultimately succeeds, the period of incarceration already

undergone cannot be undone or restituted. In such a

situation, the court should incline towards suspending the

sentence.

8. At the same time, it is well settled that the appellate court is

not required to record any definitive or conclusive finding, as

doing so would amount to forming a pre-determined opinion

on the merits of the appeal at an initial stage, without

affording a full hearing on the appeal itself. It is sufficient if

the court merely indicates that the grounds raised are prima

facie appreciable, logical and legally tenable, that they are

(Uploaded on 18/04/2026 at 01:19:49 PM)

[2026:RJ-JD:17960] (8 of 12) [SOSA-1680/2025]

founded upon settled principles of law, and that there

appears to be improper evaluation or assessment of

evidence, or non-consideration / disregard of relevant

statutory provisions.

9. It is also to be borne in mind that in several cases, the

conviction may ultimately be converted to a lesser offence,

or the propriety of the sentence imposed by the trial court,

being within its discretionary domain may also require

reconsideration, particularly whether an adequate and

proportionate sentence was imposed after due hearing on

the point of sentence. These aspects, too, are open to re-

examination at the appellate stage.

10. An appeal, in its true sense, is an extension of the trial, for

the reason that additional evidence may be taken, and the

entire body of evidence is subject to re-appreciation on both

factual and legal parameters. At this stage, the appellate

court is empowered to set aside the conviction, modify it,

remand the matter, or maintain the judgment, as the case

may be.

11. In the High Court, thousands of criminal appeals have

remained pending for the last 20-30 years, including jail

appeals, where even the likelihood of early hearing does not

appear forthcoming. In such matters, instead of taking an

irreversible risk, the court must proceed on the safer side by

placing paramount importance on human dignity and

personal liberty.

12. This Court has given its thoughtful consideration to the

submissions advanced on behalf of the applicants and has

(Uploaded on 18/04/2026 at 01:19:49 PM)

[2026:RJ-JD:17960] (9 of 12) [SOSA-1680/2025]

minutely perused the impugned judgment as well as the

material available on record. At the stage of consideration of

an application under Section 389 Cr.P.C. for suspension of

sentence, the Court is not expected to undertake a

meticulous re-appreciation of the entire evidence;

nevertheless, where substantial and arguable issues arise

touching the legality of conviction, such circumstances

deserve due weight.

13. The first limb of challenge pertains to the alleged non-

compliance of Section 50 of the NDPS Act. Prima facie,

notices Ex.P/4 to Ex.P/6 appear to have been issued not only

in relation to personal search of the concerned persons, but

also qua search of the motorcycle and bag. Additionally,

while extending the statutory option, a further alternative of

search by the Station House Officer himself appears to have

been incorporated and a return consent was sought. The

Hon'ble Supreme Court in Vijaysinh Chandubha Jadeja v.

State of Gujarat has authoritatively held that the valuable

safeguard under Section 50 must be communicated in a

clear, meaningful, and unambiguous manner so as to enable

an informed choice. Similar emphasis upon strict observance

of the statutory mandate is discernible in State of Rajasthan

v. Parmanand & Anr. and State of Himachal Pradesh v. Surat

Singh. Thus, the objection raised by the applicants on this

count cannot be termed illusory and requires deeper

examination at the stage of final hearing.

(Uploaded on 18/04/2026 at 01:19:49 PM)

[2026:RJ-JD:17960] (10 of 12) [SOSA-1680/2025]

14. The second challenge relates to the procedure of sampling.

From recovery memo Ex.P/7 and the deposition of P.W.5

Bhaiya Lal, it prima facie emerges that two samples of 5

grams each were drawn from all ten packets, thereafter

mixed together, and from such mixture two consolidated

samples of 50 grams each were prepared for dispatch to the

Forensic Science Laboratory. The record, at this stage,

appears to indicate that no separate representative samples

from each packet were independently drawn and sent for

examination. The propriety and evidentiary consequences of

such procedure have been considered by this Court in

Kamlesh Kumar v. State. Consequently, the applicants have

succeeded in raising a substantial and arguable issue

touching the representativeness, identity, and sanctity of the

samples relied upon by the prosecution.

15. The third limb of challenge pertains to delay in dispatch of

samples to the Forensic Science Laboratory. As per the

prosecution record, the alleged recovery was effected on

20.05.2016 vide Ex.P/7, whereas the samples were

transmitted only on 23.06.2016 vide Ex.P/22, Ex.P/23 and

Ex.P/24. The effect of delayed transmission and the

concomitant requirement of preserving an unimpeachable

chain of custody have been noticed by this Court in Surpal

Singh v. State and Wajid Ali @ Tinku v. State of Rajasthan.

Therefore, the delay in forwarding the samples also

constitutes a relevant circumstance which warrants

consideration in appellate scrutiny.

(Uploaded on 18/04/2026 at 01:19:49 PM)

[2026:RJ-JD:17960] (11 of 12) [SOSA-1680/2025]

16. This Court further notices that during the course of trial, the

applicants remained on bail and there is no allegation that

they misused the liberty so granted or attempted to evade

the process of law. The applicants have already undergone

approximately three years of substantive sentence.

Considering the present docket position, the final hearing of

the appeal is not likely to take place in the immediate future

and its disposal may reasonably consume considerable time.

Thus, viewed cumulatively, the appeal raises arguable

questions regarding compliance of statutory safeguards,

sanctity of the sampling process, and continuity of custody

of the seized contraband. Without expressing any conclusive

opinion on the merits of the conviction, this Court is satisfied

that the applicants have made out a fit case for suspension

of sentence pending disposal of the appeal.

17. Accordingly, the application for suspension of sentence filed

under Section 389 Cr.P.C. is allowed and it is ordered that

the sentence passed by learned trial court, the details of

which are provided in the first para of this order, against the

appellant-applicants named above shall remain suspended

till final disposal of the aforesaid appeal and they shall be

released on bail provided each of them executes 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 and whenever ordered to do so till the disposal of the

appeal on the conditions indicated below:-

(Uploaded on 18/04/2026 at 01:19:49 PM)

[2026:RJ-JD:17960] (12 of 12) [SOSA-1680/2025]

1. That they will appear before the trial Court in the month of January of every year till the appeal is decided.

2. That if the applicants change the place of residence, they will give in writing their changed address to the trial Court as well as to the counsel in the High Court.

3. Similarly, if the sureties change their address(s), they will give in writing their changed address to the trial Court.

18. The learned trial Court shall keep the record of attendance of

the accused-applicants in a separate file. Such file be

registered as Criminal Misc. Case related to original case in

which the accused-applicant was tried and convicted. A copy

of this order shall also be placed in that file for ready

reference. Criminal Misc. file shall not be taken into account

for statistical purpose relating to pendency and disposal of

cases in the trial court. In case the said accused applicants

do not appear before the trial court, the learned trial Judge

shall report the matter to the High Court for cancellation of

bail.

(FARJAND ALI),J 120-122Mamta/-

(Uploaded on 18/04/2026 at 01:19:49 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