Citation : 2026 Latest Caselaw 4766 Raj
Judgement Date : 28 March, 2026
[2026:RJ-JD:14654]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
S.B. Criminal Miscellaneous Bail Application No. 3814/2026
Ashok S/o Bhagwan Ram, Aged About 31 Years, R/o Hamir
Nagar, Finch, police Station Luni, district Jodhpur, rajasthan
Lodged In District Jail, Pali
----Petitioner
Versus
State Of Rajasthan, Through Pp
----Respondent
For Petitioner(s) : Mr. B. Ray Bishnoi
For Respondent(s) : Mr. Hanuman Prajapati, PP
HON'BLE MR. JUSTICE PRAVEER BHATNAGAR
Order
28/03/2026
1. The instant bail application has been filed under Section 483
BNSS on behalf of accused-petitioner. The accused-petitioner has
been arrested in connection with FIR No. 250/2023 registered at
Police Station Rohat, District Pali for the offences under Sections
8/15, 25, 29 of NDPS Act and 3/25 of Arms Act.
2. Learned counsel for the accused-petitioner argued that the
accused-petitioner has falsely been implicated in this case. The
similarly placed co-accused Smt. Kesar, Satyaprakash and Amrit
Lal have already been enlarged on bail by the co-ordinate Bench
of this Court vide orders dated 17.11.2025, 03.12.2025 and
12.02.2026 respectively, and the case of petitioner is akin to the
cases of the co-accused, who have already been enlarged on bail.
It is also contended that 1 Quintal 75 Kgs. poppy straw was
recovered from the co-accused Ganesh @ Vickky, who was driving
the offending vehicle. Learned counsel also contended that it is
(Uploaded on 28/03/2026 at 04:55:08 PM)
[2026:RJ-JD:14654] (2 of 4) [CRLMB-3814/2026]
alleged against the petitioner that he was escorting the car, in
which, poppy straw was recovered. It is also contended that cafe
ID of the petitioner was taken by the investigating officer and the
investigating officer in his statement has clearly stated that there
is no connectivity between the co-accused Ganesh@Vickky with
the present petitioner. The accused-petitioner is in custody since
09.02.2024 and the trial of the case may take considerable time,
therefore, the bail application of the accused-petitioner may be
allowed.
3. Learned Public Prosecutor has vehemently opposed the bail
application and contends that the petitioner in connivance with the
co-accused Ganesh has transported the contraband article poppy
straw in vehicle No. R.J.-19-CK-7593 and the petitioner was
escorting the said vehicle. There are criminal antecedents against
the petitioner, therefore, the bail application of the petitioner
deserves dismissal.
4. Heard and perused the material available on record.
5. Considering the fact that the investigating officer has already
been examined and in his cross-examination, he has clearly stated
that apart from cafe ID of co-accused Satyaprakash, no call details
was found confirming the fact that petitioner was escorting the
said vehicle, in which, the contraband article was found, therefore,
considering the facts that the similarly placed co-accused
Satyaprakash has already been enlarged on bail, the accused-
petitioner is in custody since 09.02.2024 and the trial of the case
may take considerable time, therefore, without commenting
anything on the merits of the case, I deem it just and proper to
enlarge the accused-petitioner on bail.
(Uploaded on 28/03/2026 at 04:55:08 PM)
[2026:RJ-JD:14654] (3 of 4) [CRLMB-3814/2026]
6. Accordingly, the bail application under Section 483 BNSS is
allowed and it is ordered that the accused-petitioner Ashok S/o
Bhagwan Ram, in connection with FIR No. 250/2023 registered
at Police Station Rohat, District Pali shall be enlarged on bail
provided he furnishes a personal bond in the sum of Rs.50,000/-
with two sureties of Rs.25,000/- each to the satisfaction of the
learned trial Judge for his appearance before the court concerned
on all the dates of hearing and as and when called upon to do so.
The learned trial Judge shall also verify the address and the
contact details of the surety through concerned SHO before
releasing the accused-petitioner on bail.
7. The accused-petitioner is also directed to mark his presence
on 25th of every month till conclusion of trial before the concerned
police station. The SHO of the concerned police station is directed
to maintain a regular register marking the presence of the
accused-petitioner and shall send the presence report of the
accused-petitioner on the same day to the concerned Trial Court
without any delay. In case of any breach to the aforementioned
conditions, the learned Public Prosecutor shall be free to move the
application against the accused-petitioner for cancellation of the
bail before the concerned Court.
8. The accused-petitioner is also directed to submit his present
address along with the mobile number to the concerned SHO
within a period of 7 days from his release and the concerned SHO
shall verify the said address and the mobile number. In case if the
petitioner changes his address or mobile number, he shall submit
the same before the concerned SHO so also before the concerned
learned Trial Court.
(Uploaded on 28/03/2026 at 04:55:08 PM)
[2026:RJ-JD:14654] (4 of 4) [CRLMB-3814/2026]
9. A copy of this order shall be sent to the concerned SHO for
its strict compliance.
(PRAVEER BHATNAGAR),J 136-AnilKC/-
(Uploaded on 28/03/2026 at 04:55:08 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!