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

Shiv Lal Alias Shivakumar vs State Of Rajasthan (2026:Rj-Jd:10343)
2026 Latest Caselaw 3197 Raj

Citation : 2026 Latest Caselaw 3197 Raj
Judgement Date : 25 February, 2026

[Cites 6, Cited by 0]

Rajasthan High Court - Jodhpur

Shiv Lal Alias Shivakumar vs State Of Rajasthan (2026:Rj-Jd:10343) on 25 February, 2026

[2026:RJ-JD:10343]

        HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                         JODHPUR
    S.B. Criminal Miscellaneous Bail Application No. 2708/2026

Shiv Lal Alias Shiv Kumar S/o Vardichand, Aged About 39 Years,
Resident      Of     Gomana,      Police      Station       Chhotisadri,   District
Pratapgarh Raj. (Presently Lodged In District Jail, Pratapgarh)
                                                                     ----Petitioner
                                      Versus
State Of Rajasthan, Through Pp
                                                                   ----Respondent


For Petitioner(s)           :     Mr. Zeeshan Ali.
                                  Mr. Aslam Khan.
For Respondent(s)           :     Mr. Pawan Bhati, PP.



           HON'BLE MR. JUSTICE MUKESH RAJPUROHIT

Order

25/02/2026 The instant 2nd application for bail under Section 483 of BNSS

(439 of Cr.P.C.) has been filed by the petitioner who has been

arrested in the present matter. The requisite details of the matter

are tabulated herein below:

S. No.                     Particulars of the case

   2.      Police Station                     Dhamotar
   3.      District                           Pratapgarh
   4.      Offences alleged in the FIR        Under Sections 8/15,
                                              25, 15(c) and 8/29 of
                                              the NDPS Act.
   5.      Offences added, if any             Under Sections 25,
                                              15(c) and 8/29 of the
                                              NDPS Act.


The 1st bail application filed on behalf of petitioner i.e. S.B.

Criminal Misc. Bail Application No.11145/2025 was dismissed vide

order dated 16.10.2025 passed by this Court with the liberty to

(Uploaded on 25/02/2026 at 07:09:24 PM)

[2026:RJ-JD:10343] (2 of 3) [CRLMB-2708/2026]

the petitioner to file fresh bail application after filing of the

challan. After rejection of first bail application, challan has been filed.

Hence, this second application for bail has been filed.

It is contended by learned counsel for the petitioner that as

per the conclusion drawn in the charge-sheet, the petitioner has

been implicated in the present case only on the basis of the

statement of co-accused Dilip Anjana. Learned counsel has drawn

the attention of this Court towards the statement so recorded,

wherein Dilip Anjana named Kamal Singh, upon whose instance

the alleged contraband was stated to have been filled in the

container, and the statement reads as under:-

"Þbl le; tSj fgjklr vfHk;qDr fnyhi vkatuk us eq> vuqla/kku vf/kdkjh dks gokykr ds ikl b"kkjk nsdj cqyk;k o crk;k fd eSaus o'kZ 2022 esa dey flag jk.kk ds voS/k MksMk iksLV daVsuj esa Hkjok;k Fkk og voS/k MksMk iksLV Hkjokus okys f"koyky ikVhnkj fuoklh cj[ksMk us 04 fDoVy o f"koyky ikVhnkjh fuoklh xksek.kk us 13 fDoVy voS/k MksMk iksLV Hkjok;k FkkA esjs ekQZr Hkjok;k Fkk eSa muds ? kj py crk ldrk gwaAß"

Learned counsel for the petitioner submits that the co-accused

Dinesh @ Kalu, Dilip, Kamal Singh and Dinesh have already been

enlarged on bail by this Court vide orders dated 29.07.2025,

19.12.2024, 28.03.2023 passed in S.B. Criminal Misc. Bail

Application Nos. 6526/2025, 10673/2024, 6190/2024 and

11800/2022, respectively.

Learned counsel for the petitioner submits that the petitioner

is in custody since 11.08.2025, the charge-sheet has already been

filed and the trial of the case will take sufficiently long time,

therefore, the benefit of bail may be granted to the accused-

petitioner.

(Uploaded on 25/02/2026 at 07:09:24 PM)

[2026:RJ-JD:10343] (3 of 3) [CRLMB-2708/2026]

Per contra, learned Public Prosecutor has vehemently

opposed the bail application and stated that one criminal

antecedent of similar nature is pending against the present

petitioner. However, he is not in a position to dispute the fact that

the above named co-accused persons has already been enlarged

on bail.

Having heard and considered the rival submissions, facts and

circumstances of the case as well as perused the material

available on record; considering the fact that co-accused persons

have already been enlarged on bail, charge-sheet has already

been filed and the petitioner is in custody since 11.08.2025 and

the trial will take sufficiently long time to conclude, without

expressing any opinion on merits/demerits of the case, this Court

is inclined to enlarge the petitioner on bail.

Consequently, the 2nd bail application under Section 483 of

BNSS (439 of Cr.P.C.) is allowed. It is ordered that the accused-

petitioner as named in the cause title, arrested in connection with

the above mentioned FIR, shall be released on bail, if not wanted

in any other case, provided he furnishes a personal bond of

Rs.1,00,000/- and two sureties of Rs.50,000/- each, to the

satisfaction of learned trial court, for his appearance before that

court on each & every date of hearing and whenever called upon

to do so till completion of the trial.

(MUKESH RAJPUROHIT),J 234-/Jitender//-

(Uploaded on 25/02/2026 at 07:09:24 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