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

Dinesh vs State Of Rajasthan (2026:Rj-Jd:19978)
2026 Latest Caselaw 6750 Raj

Citation : 2026 Latest Caselaw 6750 Raj
Judgement Date : 27 April, 2026

[Cites 16, Cited by 0]

Rajasthan High Court - Jodhpur

Dinesh vs State Of Rajasthan (2026:Rj-Jd:19978) on 27 April, 2026

Author: Farjand Ali
Bench: Farjand Ali
[2026:RJ-JD:19978]

          HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                           JODHPUR
           S.B. Criminal Misc. 4th Bail Application No. 4047/2026

Dinesh S/o Bhagwan Lal Jat, Aged About 33 Years, Resident Of
Rupaji Ka Kheda Police Thana Manfiya District Chittorgarh
Rajasthan Presently Lodged At District Jail Chittorgarh
                                                                        ----Petitioner
                                        Versus
State Of Rajasthan, Through Public Prosecutor
                                                                      ----Respondent


For Petitioner(s)             :     Mr. Lokesh Mathur
For Respondent(s)             :     Mr. Surendra Bishnoi, AGA



                  HON'BLE MR. JUSTICE FARJAND ALI

Order

REPORTABLE

27/04/2026

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

filing the instant bail application under Section 439 CrPC at the

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

are tabulated herein below:

S.No.                             Particulars of the Case

     2.     Concerned Police Station                    Mandafiya
     3.     District                                    Chittorgarh
     4.     Offences alleged in the FIR                 Sections 8/18 & 29 of the
                                                        NDPS Act
     5.     Offences added, if any                      -
     6.     Date of    passing     of    impugned 10.03.2026
            order



2. In brief, the facts of the case are that on 06.03.2023, Shri

Om Singh, Station House Officer of Police Station Mandafiya, while

accompanied by the police personnel, was conducting a naka-

bandi operation near the Referral Hospital. During the course of

(Uploaded on 29/04/2026 at 11:03:32 AM)

[2026:RJ-JD:19978] (2 of 11) [CRLMB-4047/2026]

such checking, a motorcycle without registration number was

noticed approaching from the direction of Bhadsoda and was

accordingly intercepted.

2.1. Upon being stopped, the rider disclosed his identity as

Dinesh Jat. Entertaining suspicion, the police party, in the

presence of independent motbirs, undertook his search in

accordance with the prescribed legal procedure. During such

search, five plastic packets containing, in aggregate, 10 kilograms

and 300 grams of illicit opium, along with the packing material,

were allegedly recovered from the bag carried by the accused.

2.2. Consequent upon the aforesaid recovery, an FIR came to be

registered and investigation was set into motion. Upon culmination

of investigation, a charge-sheet was laid before the competent

court against accused Dinesh Jat for the offences punishable

under Sections 8/18 and 8/29 of the Narcotic Drugs and

Psychotropic Substances Act, 1985. The record further reveals

that the accused was arrested on 07.03.2023 and has remained in

judicial custody since then. It is also borne out that three earlier

bail applications preferred on his behalf had already been

dismissed. Thereafter, during the course of trial, statements of

prosecution witnesses PW-05 Arvind and PW-06 Khemaram came

to be recorded. Hence, the instant application for bail.

3. It is contended on behalf of the accused-petitioner that the

petitioner is arrested in this 07.03.2023, no case for the alleged

offences is made out against him and his incarceration is not

warranted. There are no factors at play in the case at hand that

(Uploaded on 29/04/2026 at 11:03:32 AM)

[2026:RJ-JD:19978] (3 of 11) [CRLMB-4047/2026]

may work against grant of bail to the accused-petitioner and he

has been made an accused based on conjectures and surmises.

4. Contrary to the submissions of learned counsel for the

petitioner, learned Public Prosecutor opposes the bail application

and submits that the present case is not fit for enlargement of

accused on bail.

5. Upon hearing the submissions advanced by both sides and

upon perusal of the material placed on record, the following

emerges for consideration:

5.1. The petitioner has remained in judicial custody since

07.03.2023 and has thus undergone incarceration for a period

exceeding three years. His earlier three applications seeking

regular bail came to be rejected by this Court, having regard to

the nature and gravity of the accusation, the quantity of

contraband allegedly recovered, and the statutory rigours

engrafted under Section 37 of the Narcotic Drugs and Psychotropic

Substances Act, 1985. While dismissing the third bail application,

being S.B. Criminal Misc. Bail Application No. 6725/2025, vide

order dated 04.12.2025, this Court had, however, directed the

learned trial Court to expedite the proceedings and endeavour to

conclude the trial with promptitude.

5.2. The present successive application, however, rests upon a

distinct and supervening circumstance, namely, that the

petitioner's fundamental right to a speedy, fair and meaningful

trial, which inheres in Article 21 of the Constitution of India, now

stands seriously jeopardised on account of the inordinate delay in

conclusion of the proceedings. The grievance projected is not

(Uploaded on 29/04/2026 at 11:03:32 AM)

[2026:RJ-JD:19978] (4 of 11) [CRLMB-4047/2026]

merely of prolonged custody, but of custody bereft of any

proximate likelihood of culmination of trial.

5.3. The learned Public Prosecutor has apprised to this Court the

updated status of the case and has fairly submitted that the

petitioner is not reported to possess any criminal antecedents. It

further emerges that although twenty-three witnesses were

originally cited by the prosecution, only six witnesses have been

examined thus far, despite lapse of substantial time.

5.4. The matter has thereafter taken a further turn. During

pendency of the trial, the investigating agency undertook further

investigation under Section 173(8) Cr.P.C., resulting in the arrest

of additional accused persons, namely Rahul, Ajay, Abhishek, Om

Prakash and Jafar, followed by filing of a supplementary charge-

sheet introducing further witnesses and additional material.

Consequent thereupon, the learned trial Court has directed

consolidation of the case of the newly arraigned accused with that

of the present petitioner.

5.5. The inevitable legal consequence of such consolidation is that

charges are yet to be framed against the subsequently arrested

accused persons and, upon their joinder, the trial would

necessarily require recommencement from the appropriate stage

so as to secure a fair opportunity to all accused persons. In

practical terms, the proceedings shall substantially commence

afresh, witnesses already examined may require reconsideration

or re-summoning depending upon the stage and defence rights,

and the clock of trial would stand materially reset. Thus, what had

(Uploaded on 29/04/2026 at 11:03:32 AM)

[2026:RJ-JD:19978] (5 of 11) [CRLMB-4047/2026]

progressed minimally till date now faces further retardation,

rendering the prospect of early culmination remote and uncertain.

5.6. This Court cannot remain oblivious to the reality that where

only six witnesses have been examined in more than three years,

and the proceedings are now burdened with supplementary

investigation, newly added accused persons, fresh framing of

charges, and the consequential procedural restart, the trial is

likely to remain pending for an indeterminate period. The

conclusion of the case, therefore, no longer appears imminent but

speculative.

5.7. In these circumstances, the petitioner's custody has ceased to

retain the complexion of a merely preventive detention pending

trial and has assumed the attributes of punitive pre-conviction

incarceration, a concept fundamentally discordant with settled

criminal jurisprudence wherein every accused is clothed with the

presumption of innocence until proven guilty in accordance with

law.

5.8. The Hon'ble Supreme Court has repeatedly declared that the

right to speedy trial constitutes an inseverable facet of Article 21.

In Hussainara Khatoon v. State of Bihar (AIR 1979 SC

1369) it was recognised that oppressive delay in trial renders

continued detention constitutionally suspect. In Kadra Pahadiya

v. State of Bihar (1981 Supp SCC 308) the Court reiterated

that undertrials cannot be left to languish in prisons owing to

systemic delay. In Satender Kumar Antil v. CBI ((2002) 10

(Uploaded on 29/04/2026 at 11:03:32 AM)

[2026:RJ-JD:19978] (6 of 11) [CRLMB-4047/2026]

SCC 51), it was reaffirmed that liberty cannot be sacrificed at the

altar of procedural stagnation.

5.9. Even in prosecutions under the NDPS Act, where stringent

statutory conditions apply, constitutional courts have recognised

that indefinite incarceration cannot be countenanced. In Supreme

Court Legal Aid Committee v. Union of India ((1994) 6 SCC

731) it was held that prolonged detention may justify release

notwithstanding statutory severity. Hon'ble Apex Court in Union

of India Vs. K. A. Najeeb ((2021) 3 SCC 713) held that

statutory restrictions cannot eclipse the constitutional mandate

flowing from Article 21 where trial is unlikely to conclude within a

reasonable time. Likewise, in Rabi Prakash v. State of Odisha

(SLP (Crl.) No.4169/2023 decided on 13.07.2023), it was

emphasised that personal liberty remains paramount and

prolonged custody without foreseeable conclusion of trial cannot

be justified merely by invoking statutory fetters.

5.10. It is also considered apposite to advert to the recent

pronouncement of the Hon'ble Supreme Court in Mohd Muslim @

Hussain v. State (NCT of Delhi), in Special Leave Petition

(Crl.) No.915 of 2023 vide order dated 28.03.2023, wherein

while interpreting the rigours of Section 37 of the NDPS Act, it was

lucidly expounded that the said provision cannot be construed in a

manner so absolute as to render grant of bail virtually impossible.

Their Lordships observed that the satisfaction contemplated under

Section 37 regarding innocence of the accused can only be taken

prima facie at the stage of bail, for a literal construction would

(Uploaded on 29/04/2026 at 11:03:32 AM)

[2026:RJ-JD:19978] (7 of 11) [CRLMB-4047/2026]

convert the provision into an instrument of punitive and

unsanctioned preventive detention. The accused therein was

enlarged on bail considering the long period of incarceration

undergone. The relevant paragraphs of Mohd. Muslim @

Hussain (supra) relevant to the present matter are reproduced

below:

"18. The conditions which courts have to be cognizant of are that there are reasonable grounds for believing that the accused is "not guilty of such offence" and that he is not likely to commit any offence while on bail. What is meant by "not guilty"

when all the evidence is not before the court? It can only be a prima facie determination. That places the court's discretion within a very narrow margin. Given the mandate of the general law on bails (Sections 436, 1 Special Leave Petition (CRL.) NO(S). 915 of 2023, decided on 28.03.2023. 437 and 439, CrPC) which classify offences based on their gravity, and instruct that certain serious crimes have to be dealt with differently while considering bail applications, the additional condition that the court should be satisfied that the accused (who is in law presumed to be innocent) is not guilty, has to be interpreted reasonably. Further the classification of offences under Special Acts (NDPS Act, etc.), which apply over and above the ordinary bail conditions required to be assessed by courts, require that the court records its satisfaction that the accused might not be guilty of the offence and that upon release, they are not likely to commit any offence. These two conditions have the effect of overshadowing other conditions. In cases where bail is sought, the court assesses the material on record such as the nature of the offence,

(Uploaded on 29/04/2026 at 11:03:32 AM)

[2026:RJ-JD:19978] (8 of 11) [CRLMB-4047/2026]

likelihood of the accused co-operating with the investigation, not fleeing from justice: even in serious offences like murder, kidnapping, rape, etc. On the other hand, the court in these cases under such special Acts, have to address itself principally on two facts: likely guilt of the accused and the likelihood of them not committing any offence upon release. This court has generally upheld such conditions on the ground that liberty of such citizens have to - in cases when accused of offences enacted under special laws

- be balanced against the public interest.

19. A plain and literal interpretation of the conditions under Section 37 (i.e., that Court should be satisfied that the accused is not guilty and would not commit any offence) would effectively exclude grant of bail altogether, resulting in punitive detention and unsanctioned preventive detention as well. Therefore, the only manner in which such special conditions as enacted under Section 37 can be considered within constitutional parameters is where the court is reasonably satisfied on a prima facie look at the material on record (whenever the bail application is made) that the accused is not guilty. Any other interpretation, would result in complete denial of the bail to a person accused of offences such as those enacted under Section 37 of the NDPS Act."

(Emphasis Supplied)

The ratio flowing from the aforesaid judgment is that at the

stage of adjudication of a bail application under Section 439

Cr.P.C., the Court is not expected to record a definitive acquittal-

oriented finding. What is required is a tentative and prima facie

appraisal of the material to ascertain whether continued detention

is justified and whether the embargo of Section 37 stands

(Uploaded on 29/04/2026 at 11:03:32 AM)

[2026:RJ-JD:19978] (9 of 11) [CRLMB-4047/2026]

attracted in its true constitutional sense. An accused is not

required to establish his innocence as though standing trial;

rather, the burden lies upon the prosecution to justify continued

curtailment of liberty.

5.11. This Court is further of the considered opinion that where an

apparent conflict arises between guaranteed fundamental rights

under Part III of the Constitution and the restrictive operation of a

statutory embargo contained in a penal enactment, the

constitutional command must receive precedence. Fundamental

rights are not matters of legislative grace; they are solemn

guarantees forming part of the basic framework of constitutional

governance. Statutory provisions, however stringent, must

therefore operate within constitutional discipline and cannot be

construed so as to emasculate or render illusory those rights

which the Constitution has placed beyond ordinary encroachment.

5.12. It is trite that personal liberty under Article 21 is not

confined merely to protection against unlawful arrest, but extends

to a just, fair and reasonable procedure, expeditious adjudication,

humane treatment, and freedom from arbitrary or unduly

prolonged incarceration. Consequently, where a statutory

restriction on bail, though valid in its field, is sought to be applied

in a manner resulting in indefinite custody, uncertain trial

timelines, or punishment prior to conviction, the Court is duty-

bound to interpret such restriction harmoniously with

constitutional guarantees rather than mechanically in its most

rigid form.

(Uploaded on 29/04/2026 at 11:03:32 AM)

[2026:RJ-JD:19978] (10 of 11) [CRLMB-4047/2026]

5.13. Section 37 of the NDPS Act undoubtedly embodies

legislative anxiety against grave narcotic offences and mandates a

heightened threshold for grant of bail. Yet, the said provision

cannot be read as a charter for perpetual detention nor as a

device to suspend constitutional liberties for an undefined

duration. The rigour of the statute must yield, to the extent

necessary, where literal enforcement would produce manifest

injustice or constitutional infirmity.

5.14. Courts, while preserving the balance between societal

interest in prosecuting crime and the individual's inalienable right

to liberty, must remain vigilant that such balance is not distorted

by extraordinary delay, stagnation of trial, absence of criminal

antecedents, and no immediate likelihood of conclusion of

proceedings. In such a situation, continued incarceration ceases to

serve the cause of justice and instead assumes a punitive

complexion.

5.15. Jurisprudence equally acknowledges that while the

prosecution must be afforded a fair and reasonable opportunity to

establish its case, such opportunity cannot be limitless when the

accused remains incarcerated. In an ordinary sessions trial, a

reasonable outer period is expected within one year and, in

exceptional complexities, may extend further. Yet, where years

pass without substantial progress and the proceedings are now

compelled to recommence effectively from an earlier stage,

continued detention becomes manifestly excessive.

(Uploaded on 29/04/2026 at 11:03:32 AM)

[2026:RJ-JD:19978] (11 of 11) [CRLMB-4047/2026]

5.16. Tested on the aforesaid principles, the petitioner's custody

has already traversed far beyond a reasonable threshold. Only six

witnesses have been examined over more than three years. The

subsequent filing of supplementary charge-sheet, addition of

multiple accused persons, fresh framing of charges, and the near

inevitability of recommencement of trial have rendered the

possibility of early disposal wholly illusory.

5.17. In the considered view of this Court, to keep the petitioner

incarcerated for an indefinite future while the trial remains stalled

and structurally delayed would be oppressive, disproportionate

and constitutionally indefensible. Continued deprivation of liberty,

in such exceptional circumstances, would amount to punishment

before adjudication an outcome unknown to law and impermissible

under the constitutional framework.

6. Accordingly, the instant bail application under Section 439

Cr.P.C. is allowed and it is ordered that the accused-petitioner,

named above, shall be enlarged on bail provided he 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

his appearance before the court concerned on all the dates of

hearing as and when called upon to do so.

(FARJAND ALI),J 109-Mamta/-

(Uploaded on 29/04/2026 at 11:03:32 AM)

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