Saturday, 09, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mukesh Kumar vs State Of Rajasthan (2026:Rj-Jd:313)
2026 Latest Caselaw 112 Raj

Citation : 2026 Latest Caselaw 112 Raj
Judgement Date : 7 January, 2026

[Cites 1, Cited by 0]

Rajasthan High Court - Jodhpur

Mukesh Kumar vs State Of Rajasthan (2026:Rj-Jd:313) on 7 January, 2026

Author: Kuldeep Mathur
Bench: Kuldeep Mathur
[2026:RJ-JD:313]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
                   S.B. Criminal Misc(Pet.) No. 36/2026

Mukesh Kumar S/o Sadhuram Gurjar, Aged About 25 Years,
Resident      Of    Chipli,       Police    Station     Raisar,    District   Jaipur
Rajasthan.
                                                                     ----Petitioner
                                       Versus
State Of Rajasthan, Through Pp
                                                                   ----Respondent


For Petitioner(s)             :     Mr. Veer Bajrang Singh for
                                    Mr. J.V.S. Deora
For Respondent(s)             :     Mr. Hanuman Prajapati, PP



            HON'BLE MR. JUSTICE KULDEEP MATHUR

Order

07/01/2026

1. By way of filing the present criminal misc. petition under

Section 528 BNSS, the petitioner has prayed for the following

reliefs:-

""It is, therefore, most humbly and respectfully prayed that this Criminal Misc. Petition may kindly be allowed; and the impugned order dated 16.12.2025 passed by the Special Judge, N.D.P.S. Cases No. 01, Chittorgarh, and the vehicle Mahindra Thar No. 25 BH 5585 G be ordered to be released in favour of the petitioner on supurdaginama. and the application under Section 503 of the BNSS, 2023 filed by the petition may kindly be allowed as prayed for. ..."

2. Learned counsel for the petitioner submitted that the Hon'ble

Supreme Court of India in the case of Sunderbhai Ambalal

Desai Vs. State of Gujarat reported in 2002 (10) SCC 283 was

pleased to hold that the vehicle should not be permitted to remain

parked for a long period of time in the police station as the same

shall gather rust and shall not remain useful thereupon. Learned

(Uploaded on 07/01/2026 at 04:22:37 PM)

[2026:RJ-JD:313] (2 of 2) [CRLMP-36/2026]

counsel submitted that the impugned order dated 16.12.2025

whereby the prayer for release of vehicle in favour of the

petitioner was refused, deserves to be set aside.

3. Learned Public Prosecutor has opposed the prayer made on

behalf of the petitioner for release of the vehicle.

4. Relying upon the judgment of the Hon'ble Supreme Court in

the case of Sunderbhai Ambalal Desai Vs. State of Gujarat

reported in 2002 (10) SCC 283, the present petition is allowed

and the learned trial Court is directed to release the vehicle

Mahindra Thar bearing registration No.25-BH-5585-G which has

been seized as case property, by imposing the following

conditions:-

a) That the petitioner shall keep the vehicle so released intact and shall not change its identification;

b) That the petitioner shall produce the vehicle as and when required by the trial court for proposed identification of the case property;

c) That the petitioner shall execute Supurdginama/indemnity bond and two sureties bond to the satisfaction of the trial court, and

d) The trial court is empowered to impose any other conditions in the Supurdginama/indemnity bond and surety bonds to be fulfilled by the petitioner, which it may deem fit.

5. Needless to say, the trial court shall first verify that the

petitioner is the registered owner of the vehicle in question before

releasing the same.

6. Consequently, the present criminal misc. petition is allowed.

7. All pending applications, if any, also stand disposed of.

(KULDEEP MATHUR),J 7-divya/-

(Uploaded on 07/01/2026 at 04:22:37 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