Citation : 2026 Latest Caselaw 3353 Raj
Judgement Date : 26 February, 2026
[2026:RJ-JD:10488]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
S.B. Criminal Miscellaneous Bail Application No. 2338/2026
Suresh S/o Baka Ji, Aged About 31 Years, R/o Sada, Police
Station Kotda, District Udaipur. (At Present Lodged In Central Jail
Udaipur)
----Petitioner
Versus
State Of Rajasthan, Through Pp
----Respondent
For Petitioner(s) : Mr. Gaurav Nagda
For Respondent(s) : Mr. Sameer Pareek, PP
HON'BLE MR. JUSTICE PRAMIL KUMAR MATHUR
Order
26/02/2026
1. The petitioner has filed this bail application under Section
483 of BNSS in FIR No.8/2026 registered at Police Station
Baghpura, District Udaipur for offence under Sections 8/20 & 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
the allegation against the petitioner is that he has supplied 18.230
Kilograms Ganja ¼xkatk½ to prime accused, which is below the commercial quantity. He again submits that the petitioner is
behind the bars since 30.01.2026 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.
(Uploaded on 26/02/2026 at 05:48:56 PM)
[2026:RJ-JD:10488] (2 of 2) [CRLMB-2338/2026]
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 petitioners 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 Suresh
S/o Baka Ji, 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 212-Ishan/-
(Uploaded on 26/02/2026 at 05:48:56 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!