Thursday, 30, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Srimati Poonam Verma vs State Of U.P.
2019 Latest Caselaw 6543 ALL

Citation : 2019 Latest Caselaw 6543 ALL
Judgement Date : 1 August, 2019

Allahabad High Court
Srimati Poonam Verma vs State Of U.P. on 1 August, 2019
Bench: Krishna Pratap Singh



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 75
 

 
Case :- CRIMINAL MISC. BAIL APPLICATION No. - 30847 of 2019
 

 
Applicant :- Srimati Poonam Verma
 
Opposite Party :- State Of U.P.
 
Counsel for Applicant :- Piyush Tripathi
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Krishna Pratap Singh,J.

Heard Mr. Piyush Tripathi, learned counsel for the applicant, Mr. Sushil Kumar, learned Additional Government Advocate for the State and perused the material placed on record.

It is submitted by the learned counsel for the applicant that the applicant is innocent and has been falsely implicated in this case with some ulterior motive. It is further contended by the learned counsel for the applicant that 100 gms of Heroine is alleged to have been recovered from the possession of the applicant, which is false, fabricated and planted. In fact no such recovery was effected from the possession of the applicant. It is next contended that the alleged recovered substance is less than the commercial quantity. There is no independent witness of the alleged recovery. Learned counsel for the applicant further contended that mandatory provisions of NDPS Act has not been complied with in the present case. It is next contended that there is no chance of the applicant of fleeing away from the judicial process or tampering with the prosecution evidence. It is next contended by the learned counsel for the applicant that the criminal history of the applicant has been properly explained in paragraph 13 of the affidavit. The applicant is in jail since 15.06.2019 and in case she is enlarged on bail, she will not misuse the liberty of bail.

Per contra learned A.G.A. has opposed the bail prayer of the applicant by contending that the innocence of the applicant cannot be adjudged at pre trial stage therefore, the applicant does not deserve any indulgence. In case, the applicant is released on bail, she will misuse the liberty of bail.

Considering the facts and circumstances of the case and also perusing the material on record, without expressing any opinion on the merits of the case, let the applicant Srimati Poonam Verma, involved in case crime No. 92 of 2019, under section 8/21 of Narcotics Drugs and Psychotropic Substances Act, police station Obara, district Sonbhadra, be released on bail on her furnishing a personal bond and two sureties each of the like amount to the satisfaction of the court concerned on the following conditions that:-

1. The applicant shall not tamper with the prosecution evidence by intimidating/ pressurizing the witnesses, during the investigation or trial.

2. The applicant shall cooperate in the trial sincerely without seeking any adjournment.

3. The applicant shall not indulge in any criminal activity or commission of any crime after being released on bail.

In case of breach of any of the above conditions, it shall be a ground for cancellation of bail. Identity, status and residence proof of the applicant and sureties be verified by the court concerned before the bonds are accepted.

Order Date :- 1.8.2019

Sazia

 

 

 
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