Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ghanshyam Singh Alias Bharat Singh vs State Of Rajasthan (2026:Rj-Jd:11627)
2026 Latest Caselaw 3592 Raj

Citation : 2026 Latest Caselaw 3592 Raj
Judgement Date : 10 March, 2026

[Cites 5, Cited by 0]

Rajasthan High Court - Jodhpur

Ghanshyam Singh Alias Bharat Singh vs State Of Rajasthan (2026:Rj-Jd:11627) on 10 March, 2026

[2026:RJ-JD:11627]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
     S.B. Criminal Miscellaneous Bail Application No. 864/2026
Ghanshyam Singh Alias Bharat Singh S/o Himmat Singh
Chundawat, Aged About 29 Years, R/o Bhomiya Ji Ka
Badaiya,police Station Kareda, District Bhilwara, Rajasthan
(Lodged In District Jail,bhilwara)
                                                                      ----Petitioner
                                         Versus
State Of Rajasthan, Through Pp
                                                                    ----Respondent


For Petitioner(s)              :     Mr. Bhagirath Ray Bishnoi
For Respondent(s)              :     Mr. Narendra Singh Chandawat, PP


      HON'BLE MR. JUSTICE MUKESH RAJPUROHIT

Order 10/03/2026 These second application for bail under Section 483 of BNSS

(439 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          Karoi
   3.  District                Bhilwara

4. Offences alleged in the Sections 8 and 15 of NDPS Act FIR

5. Offences added, if any -

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

Criminal Misc. Bail Application No.14680/2025 was dismissed as

not pressed vide order dated 08.12.2025 passed by this Court,

however, liberty was granted to file afresh after filing of challan. It

is submitted that now, the challan has been filed. Hence, this

second application for bail has been filed.

Learned counsel for the petitioner contends that the

allegations levelled against the petitioner are false and fabricated.

(Uploaded on 10/03/2026 at 06:39:52 PM)

[2026:RJ-JD:11627] (2 of 5) [CRLMB-864/2026]

Learned counsel further submits that, as per the prosecution's

case, a police constable received information that a Scorpio

vehicle bearing a Gujarat registration number was involved in the

transportation of illegal narcotic contraband, namely poppy husk.

Acting upon the said information, the vehicle was identified,

intercepted, and subjected to search, during which the alleged

narcotic contraband was recovered from the said vehicle. Learned

counsel for the petitioner has placed reliance upon Rules 13 & 14

of the rules of Narcotic Drugs and Psychotropic Substances

(Seizure, Storage, Sampling, and Disposal) Rules, 2022

(hereinafter referred to as the '2022 Rules'), wherein it is

mandated that the concerned Seizure Officer is required to

undertake immediate sampling and ensure the prompt dispatch of

the recovered narcotic contraband in accordance with the

prescribed procedure. The relevant rules of 2022 Rules are

reproduced herein below :-

"13. Despatch of sample for testing. -

(1) The samples after being certified by the Magistrate shall be sent directly to any one of the jurisdictional laboratories of Central Revenue Control Laboratory, Central Forensic Science Laboratory or State Forensic Science Laboratory, as the case may be, for chemical analysis without any delay.

(2) The samples of seized drugs or substances shall be despatched to the jurisdictional laboratories under the cover of the Test Memo, which shall be prepared in triplicate, in Form-6. (3) The original and duplicate of the Test Memo shall be sent to the jurisdictional laboratory alongwith the samples and the triplicate shall be retained in the case file of the seizing officer.

14. Expeditious Test.- The chemical laboratory shall submit its report to the court of Magistrate with a copy to the investigating officer within fifteen days from the date of receipt of the sample.

(Uploaded on 10/03/2026 at 06:39:52 PM)

[2026:RJ-JD:11627] (3 of 5) [CRLMB-864/2026]

Provided that where quantitative analysis requires longer time, the results of the qualitative test shall be dispatched to the court of Magistrate with a copy to investigating officer within the said time limit on the original copy of the Test Memo and in the next fifteen days the result of quantitative test shall also be indicated on the duplicate Test Memo and sent to the court of Magistrate with a copy to the investigating officer."

It is further submitted that recovery of alleged contraband

was stated to be affected on 08.07.2025, whereas, samples were

forwarded to the FSL for examination on 26.08.2025, resulting in

an unaccounted delay of approximately 1 month and 18 days,

which is in contravention of Clause 1.13 of Standing Order

No.1/1988 dated 15.03.1988 wherein it is mandated that samples

drawn ought to have been sent for FSL examination within 72

hours from recovery. It is additionally contended that as per

averments in the FIR, alleged recovery was effected in the

morning and as per provisions of Section 42 of the NDPS Act, it is

mandatory to obtain prior authorization from a competent

authority for search and seizure.

Learned counsel for the petitioner has further placed reliance

on the judgment rendered by the Hon'ble Supreme Court in the

case of Rabi Prakash Vs. State of Orisa (Leave to Appeal

(Criminal) No.4169/2023.

Learned counsel for the petitioner further submits that the

cumulative effect of these infirmities demonstrates a prima facie

non-compliance with the mandatory NDPS Rules, 2022, which

were enacted to precisely avoid such arbitrariness and to ensure

that the process of seizure and sampling remains free from doubt.

(Uploaded on 10/03/2026 at 06:39:52 PM)

[2026:RJ-JD:11627] (4 of 5) [CRLMB-864/2026]

The absence of Magistrate-certified sampling and the admissions

of key prosecution witnesses collectively erode the sanctity of the

alleged recovery and cast a serious shadow on the prosecution

case at this stage.

In support of his contentions, learned counsel for the

petitioner has also placed reliance upon a judgment rendered by

the Hon'ble Supreme Court in Chhunna Alias Mehtab versus

State of M.P. passed in Criminal Appeal No.727 of 2001 and

Muhammad Sharif versus State of M.P. passed in Criminal

Appeal No.1003 of 2001 decided on 07.08.2002.

It is further submitted that the challan has already been filed

and the petitioner has been in custody since 08.07.2025, i.e. for

about 08 months and 02 days as on today. The trial of the case is

likely to take a sufficiently long time to conclude; therefore,

further incarceration of the petitioner is not warranted, and the

benefit of bail deserves to be granted.

Per contra, learned Public Prosecutor has vehemently

opposed the bail application and submitted that the contraband

recovered in this matter is above the commercial quantity. He

further submits that there is one criminal antecedent of similar

nature against the petitioner.

In response, learned counsel for the petitioner contends that

in that case the petitioner has already been enlarged on bail with

the observation that the contraband recovered is below the

commercial quantity.

Having heard and considered the rival submissions, facts and

circumstances of the case as well as perused material available on

(Uploaded on 10/03/2026 at 06:39:52 PM)

[2026:RJ-JD:11627] (5 of 5) [CRLMB-864/2026]

record; considering Clause 1.13 of Standing Order No.1/1988

dated 15.03.1988, which mandates that samples drawn ought to

have been sent for FSL examination within 72 hours from recovery

as well as Rules 13 & 14 of the 2022 Rules; the challan has

already been filed; the petitioner has remained in custody since

08.07.2025, i.e. for about 08 months and 02 days as on today;

and the trial of the case will take sufficient 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 second bail application under Section 483

of BNSS (439 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 68-mSingh/-

(Uploaded on 10/03/2026 at 06:39:52 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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter