Citation : 2021 Latest Caselaw 7941 ALL
Judgement Date : 14 July, 2021
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 68 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 18322 of 2021 Applicant :- Dharmveer @ Dharma Opposite Party :- State of U.P. Counsel for Applicant :- Santosh Kumar Singh Counsel for Opposite Party :- G.A. Hon'ble Sanjay Kumar Pachori,J.
Heard Shri S.K. Singh, learned counsel for the applicant, Shri Manoj Dwivedi, learned AGA for the State and perused the record.
The present bail application has been filed on behalf of applicant, Dharamveer @ Dharma with a prayer to release him on bail in case crime no. 58 of 2021, under Section 8/21 of NDPS Act, P.S. Rajabpur, district Amroha, during pendency of trial.
Learned counsel for the applicant submits that the applicant has been falsely implicated in the present case. The applicant was not present on the spot. The police has arrested the applicant when he returned from his work and from the possession of the applicant 90 gms of Alprazolam powder is said to have been recovered, which is below from the commercial quantity. It has further been submitted that at the time of arrest mandatory provisions of NDPS Act has not been complied with. The recovery is made from the pocket of the applicant but the seziure memo has not been complied with as per Section 50 of the NDPS Act. It has further been submitted that nothing has been recovered from the possession of the applicant and the alleged recovery is false and fabricated. There is no independent eye-witness of the alleged recovery. It is further submitted that co-accused Sanju, Vinit and Mahesh have already been granted bail by this Court in Criminal Misc. Bail Application Nos. 17737 of 2021 and 16565 of 2021 respectively vide orders dated 03.06.2021 and 16.06.2021. It is next submitted that there is also no possibility of the applicants either fleeing away from the judicial process or tampering with the witnesses. The applicants, who are languishing in jail since 17.02.2021, undertakes that they will not misuse the liberty, if granted. It has also been pointed out that in the wake of heavy pendency of cases in the Court, there is no likelihood of any early conclusion of trial.
Per contra learned A.G.A. has opposed the prayer for bail of the applicants by contending that the innocence of the applicants cannot be adjudged at pre trial stage, therefore, they does not deserve any indulgence. In case the applicants are released on bail, they will again indulge in similar activities and will misuse the liberty of bail.
It is settled position of law that bail is the rule and committal to jail is an exception in the case of State of Rajasthan Vs. Bal Chand (1977) 4 SCC 308, the Apex Court observed that refusal of bail is a restriction on the personal liberty of the individual guaranteed under Article 21 of the Constitution and opined para 2 "The basic rule may perhaps be tersely put as bail, not jail, except where there are circumstances suggestive of fleeing from justice or thwarting the course of justice or creating other troubles in the shape of repeating offences or intimidating witnesses and the like, by the petitioner who seeks enlargement on bail from the court. We do not intend to be exhaustive but only illustrative" and considering the facts of the case and keeping in mind, the ratio of the Apex Court's judgment in the case of Gudikanti Narasimhulu And Ors vs Public Prosecutor, High Court Of Andhra Pradesh, AIR 1978 SC 429, larger mandate of Article 21 of the constitution of India, the nature of accusations, the nature of evidence in support thereof, the severity of punishment which conviction will entail, the character of the accused-applicant, circumstances which are peculiar to the accused, reasonable possibility of securing the presence of the accused at the trial, reasonable apprehension of the witnesses being tampered with, the larger interest of the public/ State and other circumstances, but without expressing any opinion on the merits, I am of the view that it is a fit case for grant of bail.
Let applicant, Dharamveer @ Dharma be released on bail in the aforesaid case crime number on his furnishing a personal bond and two reliable sureties of the like amount to the satisfaction of the court concerned with the following conditions-
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.
The party shall file computer generated copy of such order downloaded from the official website of High Court Allahabad, self attested by the petitioner alongwith a self attested identity proof of the said person (preferably Aadhar Card) mentioning the mobile number to which the said Aadhar Card is linked.
The concerned Court/Authority/Official shall verify the authenticity of such computerized copy of the order from the official website of High Court Allahabad and shall make a declaration of such verification in writing.
Order Date :- 14.7.2021
pks
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!