Citation : 2026 Latest Caselaw 3082 Raj
Judgement Date : 24 February, 2026
[2026:RJ-JD:9796]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
S.B. Criminal Miscellaneous Bail Application No. 11135/2025
Vikas Kumawat S/o Kanwar Lal Kumawat, Aged About 26 Years,
R/o Rewas Devda P.S. YD Nagar, Dist Mandsaur M.p. (At Present
Lodged In Dist. Jail Chittorgarh)
----Petitioner
Versus
State Of Rajasthan, Through Pp
----Respondent
For Petitioner(s) : Mr. Ramesh Chandra Purohit
For Respondent(s) : Mr. Urja Ram Kalbi, PP
Mr. Bhawani Shanker, SHO
P.S. Badi Sadri, Chittorgarh
HON'BLE MR. JUSTICE PRAMIL KUMAR MATHUR
Order
24/02/2026
1. The petitioner has filed this bail application under Section
483 of BNSS in FIR No.239/2023 registered at Police Station Badi
Sardi, District Chittorgarh for offence under Sections 8/29 of NDPS
Act.
2. Heard learned counsel for the petitioner as well as learned
Public Prosecutor and perused the material available on record.
3. Learned counsel for the petitioner submits that the petitioner
has falsely been implicated in this case. He further submits that no
contraband has been recovered from the conscious possession of
present petitioner. The allegation against the petitioner is that he
is the supplier of the contraband alleged to have been recovered
from co-accused Nakshatragiri weighing 504.500 Kg. Opium
Poppy-straw, which is above commercial quantity. He further
(Uploaded on 24/02/2026 at 06:14:56 PM)
[2026:RJ-JD:9796] (2 of 2) [CRLMB-11135/2025]
argued that the petitioner has been implicated in this case on the
basis of disclosure statement of Ramu Dangi. He further submits
that except this, there is no other material available on record by
which it can be inferred that the petitioner has any nexus with the
recovered contraband and the co-accused. He also submits that
the petitioner is behind the bars since 02.07.2025 without any
criminal past. The trial of the case may take considerable time and
no further custodial interrogation is required, hence the bail
application of the petitioner may be allowed.
4. Learned Public Prosecutor has vehemently opposed the bail
application.
5. On consideration of the rival submissions and material
available on record and in the light of submission made by learned
counsel for the petitioner but without expressing any opinion on
merits/demerits of the case, I am inclined to grant benefit of bail
to the petitioner.
6. Consequently, the bail application under Section 483
B.N.S.S. is allowed and it is directed that the petitioner Vikas
Kumawat S/o Kanwar Lal Kumawat, be released on bail
provided he 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 he
shall appear before that Court on all subsequent dates of hearing
till conclusion of the trial.
(PRAMIL KUMAR MATHUR),J 22-amit/-
(Uploaded on 24/02/2026 at 06:14:56 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!