Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Jagat Singh vs State Of Rajasthan
2026 Latest Caselaw 4289 Raj

Citation : 2026 Latest Caselaw 4289 Raj
Judgement Date : 19 March, 2026

[Cites 5, Cited by 0]

Rajasthan High Court - Jodhpur

Jagat Singh vs State Of Rajasthan on 19 March, 2026

Author: Farjand Ali
Bench: Farjand Ali
[2026:RJ-JD:12979]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
             S.B. Criminal Revision Petition No. 535/2024

1.       Jagat Singh S/o Shri Kuldeep Singh, Aged About 26
         Years, R/o Meghana, Tehsil Nohar, Dist. Hanumangarh.
         (At Present Lodged In Sub Jail, Nohar)
2.       Biram Singh S/o Shri Devi Singh, Aged About 26 Years,
         R/o Meghana, Tehsil Nohar, Dist. Hanumangarh. (At
         Present Lodged In Sub Jail, Nohar)
3.       Bhawani Singh S/o Shri Bhanwar Singh, Aged About 26
         Years, R/o Meghana, Tehsil Nohar, Dist. Hanumangarh.
         (At Present Lodged In Sub Jail, Nohar)
4.       Shankar Singh S/o Shri Bagh Singh, Aged About 29
         Years, R/o Meghana, Tehsil Nohar, Dist. Hanumangarh.
         (At Present Lodged In Sub Jail, Nohar)
                                                                  ----Petitioners
                                    Versus
State Of Rajasthan, Through Pp
                                                                 ----Respondent


For Petitioner(s)         :     Mr. G.R. Bhari
For Respondent(s)         :     Mr. Sri Ram Choudhary, AGA



                HON'BLE MR. JUSTICE FARJAND ALI

                                     Order

DATE OF CONCLUSION OF ARGUMENTS                                   13/02/2026
DATE ON WHICH ORDER IS RESERVED                                   13/02/2026
FULL ORDER OR OPERATIVE PART                                       Full Order
DATE OF PRONOUNCEMENT                                                /03/2026

BY THE COURT:-

1. The instant Criminal Revision Petition has been preferred by the

petitioners under Sections 397 read with 401 of the Cr.P.C., arising

out of FIR No.450/2023 registered at Police Station Nohar, District

Hanumangarh, for the offence punishable under Section 8/15 of

the NDPS Act. The petitioners have assailed the order dated

(Uploaded on 25/03/2026 at 03:06:34 PM)

[2026:RJ-JD:12979] (2 of 4) [CRLR-535/2024]

28.09.2023 passed by the learned Special Judge, NDPS Act Cases-

cum-Additional Sessions Judge No. 1, Nohar, Hanumangarh,

whereby their application under Section 167(2) Cr.P.C. seeking

grant of statutory/default bail came to be rejected.

2. I have heard learned counsel for the parties at length,

perused the impugned order under challenge, and carefully

examined the material available on record.

3. Succinctly stated, the factual matrix giving rise to the

present proceedings is that the petitioners were arrested on

28.09.2023 and, on the very same day, were produced before the

competent Judicial Magistrate, whereupon an order of remand was

duly passed authorizing their detention.

3.1. It is a settled proposition of law that the detention of an

accused during investigation is circumscribed by the statutory

limitations prescribed under Section 167(2) Cr.P.C., which

stipulates that the investigation must be completed and the

charge-sheet filed within the prescribed period of 60 days, 90

days, or 180 days, as the case may be, depending upon the

nature and gravity of the offence, particularly under special

enactments such as the NDPS Act.

3.2. It is no longer res integra that the computation of the

aforesaid statutory period commences from the date on which the

accused is first produced before the Magistrate and remanded to

custody. For the purposes of such computation, either the date of

first remand or the terminal date is liable to be excluded.

(Uploaded on 25/03/2026 at 03:06:34 PM)

[2026:RJ-JD:12979] (3 of 4) [CRLR-535/2024]

3.3. Adverting to the facts of the present case, since the

petitioners were produced before the Magistrate on 28.09.2023,

the statutory period of 180 days would expire on 25.03.2024.

Thus, the investigating agency was under a legal obligation to file

the charge-sheet on or before the said date. However, it is an

admitted position on record that the charge-sheet was not filed

within the stipulated period and was instead presented on

26.03.2024, i.e., on the 181st day.

3.4. The petitioners, seeking to avail the indefeasible right

accruing under Section 167(2) Cr.P.C., moved an application for

default bail on 26.03.2024. However, the record reveals that the

said application came to be filed subsequent to the submission of

the charge-sheet.

3.5. The legal position governing the field is well crystallized. The

right to be released on default bail is an indefeasible right which

accrues to an accused upon failure of the investigating agency to

file the charge-sheet within the prescribed statutory period.

However, such right is not automatic in its enforcement and must

be availed of by the accused prior to the filing of the charge-sheet.

In the event the charge-sheet is filed before the accused exercises

such right by filing an application for default bail, the said right

stands extinguished.

3.6. In the present case, although there was a delay in filing the

charge-sheet beyond the prescribed statutory period, the

petitioners failed to assert their right to default bail prior to the

filing of the charge-sheet. Since the application under Section

(Uploaded on 25/03/2026 at 03:06:34 PM)

[2026:RJ-JD:12979] (4 of 4) [CRLR-535/2024]

167(2) Cr.P.C. was moved only after submission of the charge-

sheet, the indefeasible right, which may have accrued

momentarily, stood extinguished in law.

3.7. Considering the overall facts and circumstances of the case

this Court is of the view that the learned trial court, while rejecting

the application for default bail, has rightly appreciated the legal

position and has not committed any jurisdictional error, illegality,

or perversity warranting interference by this Court in exercise of

its revisional jurisdiction.

4. Consequently, this Court finds no substance in the

contentions advanced on behalf of the petitioners. The revision

petition, being devoid of merit, is hereby dismissed.

5. All pending applications, if any, shall also stand disposed of

accordingly.

(FARJAND ALI),J 97-Mamta/-

(Uploaded on 25/03/2026 at 03:06:34 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 : MAIMS

 
 
Latestlaws Newsletter