Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Rana vs State Of Rajasthan (2026:Rj-Jd:8327)
2026 Latest Caselaw 2370 Raj

Citation : 2026 Latest Caselaw 2370 Raj
Judgement Date : 13 February, 2026

[Cites 4, Cited by 0]

Rajasthan High Court - Jodhpur

Rana vs State Of Rajasthan (2026:Rj-Jd:8327) on 13 February, 2026

[2026:RJ-JD:8327]

       HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                        JODHPUR
     S.B. Criminal Miscellaneous Bail Application No. 1402/2026

Hitesh S/o Late Shri Anil Kumar, Aged About 20 Years, R/o Pani
Ki Tanki Ke Pass, Eklavya Colony, Ps Ambamata, District Udaipur,
Rajasthan. Presently Lodged In Central Jail, Udaipur.
                                                                  ----Petitioner
                                   Versus
State Of Rajasthan, Through Pp
                                                                ----Respondent
                             Connected With
     S.B. Criminal Miscellaneous Bail Application No. 14556/2025
Rana S/o Shri Mansi, Aged About 40 Years, R/o Upali Jogiwad
Police Station Kotra District Udaipur (Presently Lodged In Central
Jail Udaipur)
                                                                  ----Petitioner
                                   Versus
State Of Rajasthan, Through Pp
                                                                ----Respondent
      S.B. Criminal Miscellaneous Bail Application No. 711/2026
Gopal Alias Kalu S/o Hajarilal, Aged About 22 Years, Bheel
Mangari Jal Chakki Ke Pass Kankroli Ps Kankroli District
Rajasmand Rajasthan (Lodged In Central Jail Udaipur)
                                                                  ----Petitioner
                                   Versus
State Of Rajasthan, Through Pp
                                                                ----Respondent


For Petitioner(s)        :     Mr. Naresh Khatri
                               Moh. Rasheed
                               Mr. Bharat Shrimali
                               Mr. Love Jain
For Respondent(s)        :     Mr. Urja Ram Kalbi, PP



        HON'BLE MR. JUSTICE PRAMIL KUMAR MATHUR

Order

13/02/2026

1. The petitioners have filed these bail applications under

Section 483 of BNSS in FIR No.157/2025 registered at Police

(Uploaded on 13/02/2026 at 04:51:06 PM)

[2026:RJ-JD:8327] (2 of 3) [CRLMB-1402/2026]

Station Ambamata, District Udaipur for offence under Sections

8/20, 25 & 29 of NDPS Act.

2. Since these bail applications arise out of common FIR, hence,

they are being decided by this common order.

3. Heard learned counsel for the petitioners as well as learned

Public Prosecutor and perused the material available on record.

4. Learned counsel for the petitioners submits that the

petitioners have falsely been implicated in these cases. They

further submit that the petitioners were neither present at the

place of incident nor any recovery has been effected from the

present petitioners. They also submitted that similarly situated co-

accused; namely Kamal @ Golu and Vijay @ Dadu have already

been enlarged on bail by the co-ordinate Bench of this Court vide

order dated 09.012026 and another co-accused; namely Naresh,

Bhavesh, Ansh, Nikhil, Lakshyaraj Singh, Ramnath, Deepak Pawar,

Anees Bhatiya, Gajendra and Niraj have also been enlarged on bail

by the co-ordinate Bench of this Court on 17.12.2025. It is again

submitted that the cases of the present petitioners are akin to that

of the above named co-accused persons. Petitioner Hitesh is in

custody since 03.11.2025, Petitioner Rana is in custody since

09.11.2025 and petitioner Gopal Alias Kalu since 19.09.2025.

Although, petitioner Hitesh have four criminal antecedents of

different nature and petitioner Gopal have three cases and none of

them are of similar nature. The trial of the case will take

considerable time, therefore, no fruitful purpose would be served

by keeping the petitioners in further custody. Hence, on the

ground of parity also, the bail application of the petitioners may be

allowed.

(Uploaded on 13/02/2026 at 04:51:06 PM)

[2026:RJ-JD:8327] (3 of 3) [CRLMB-1402/2026]

5. Learned Public Prosecutor has vehemently opposed the bail

application.

6. On consideration of the rival submissions and material

available on record and in the light of submission made by learned

counsel for the petitioners especially on the ground of parity but

without expressing any opinion on merits/demerits of the case, I

am inclined to grant benefit of bail to the petitioners.

7. Consequently, the bail applications under Section 483

B.N.S.S. are allowed and it is directed that the petitioners Hitesh

S/o Late Shri Anil Kumar, Rana S/o Shri Mansi and Gopal

Alias Kalu S/o Hajarilal, be released on bail provided each of

them furnishes a personal bond in the sum of Rs.50,000/- with

two sureties in the sum of Rs.25,000/- each to the satisfaction of

the learned trial court with the stipulation that each of them shall

appear before that Court on all subsequent dates of hearing till

conclusion of the trial.

(PRAMIL KUMAR MATHUR),J 51-53/AnilKC/-

(Uploaded on 13/02/2026 at 04:51:06 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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter