Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Dhirendra Pratap Singh @ Chandan ... vs Union Of India And Another
2021 Latest Caselaw 3490 ALL

Citation : 2021 Latest Caselaw 3490 ALL
Judgement Date : 15 March, 2021

Allahabad High Court
Dhirendra Pratap Singh @ Chandan ... vs Union Of India And Another on 15 March, 2021
Bench: Vivek Kumar Singh



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 67
 
Case :- CRIMINAL MISC. BAIL APPLICATION No. - 42310 of 2020
 

 
Applicant :- Dhirendra Pratap Singh @ Chandan Singh
 
Opposite Party :- Union Of India And Another
 
Counsel for Applicant :- Gyanendra Prakash Srivastava,Brahma Kumar Tiwari
 
Counsel for Opposite Party :- Ashish Pandey,G.A.
 

 
Hon'ble Vivek Kumar Singh,J.

Counter affidavit filed by learned counsel for the department is taken on record.

Rejoinder affidavit filed by learned counsel for the applicant is taken on record.

Heard Sri V.P. Srivastava, learned Senior counsel assisted by Sri Gyanendra Prakash Srivastava, learned counsel for the applicant and Sri Sanjay Singh, learned AGA-I for the State and perused the material placed on record.

It is contended by the learned counsel for the applicant that 278.160 Kgs. Ganja is alleged to have been recovered from two vehicles from the joint possession of the applicant and co-accused persons, when in fact no such recovery has taken place. It is next contended that it is not known as to how the weighment of allegedly recovered substance was done and in excess to the commercial quantity has been found. There is no independent witness of the alleged recovery. Learned counsel for the applicant further contended that mandatory provisions of N.D.P.S Act has not been complied with in the present case. At the stage of consideration of bail it cannot be decided whether offer given to the applicant and his consent obtained was voluntary. These are the questions of fact which can be determined only during trial and not at the present stage. In case of prima facie non-compliance of mandatory provision of Section 50 the accused is entitled to be released on bail within the meaning of Section 37 of N.D.P.S. Act. The applicant has no criminal history. It is also submitted that the applicant is in jail since 4.7.2019 and he undertakes that he will not misuse liberty, if granted.

Learned counsel for the department as well as learned A.G.A. have opposed the prayer for bail by contending that the innocence of the applicant cannot be adjudged at pre-trial stage who is involved in supplying contraband, therefore, the applicant does not deserve any indulgence. In case the applicant is released on bail he will again indulge in similar activity. The "reasonable grounds" mentioned in Section 37(1)(b)(ii) of NDPS Act mean something more than prima facie ground. It implies substantial probable causes for believing that accused is not guilty of the offence charged and points to existence of such facts and circumstances which are sufficient to hold that accused is not guilty. In support of his contention learned counsel for the department placed his placed his reliance on the judgement of Hon'ble Apex Court in the matter on Union of India Vs. Ram Samujh reported as 1999 (9) SCC 429and Union of India Vs. Rattan Mallik Alias Habul reported as (2000) 1 SCC 831.

However the Apex Court in the Case of Union of India vs. Shiv Shankar Keshari, (2007) 7 SCC 798 has held that the court while considering the application for bail with reference to Section 37 of the Act is not called upon to record a finding of not guilty. It is for the limited purpose essentially confined to the question of releasing the accused on bail that the court is called upon to see if there are reasonable grounds for believing that the accused is not guilty and records its satisfaction about the existence of such grounds. But the court has not to consider the matter as if it is pronouncing a judgment of acquittal and recording a finding of not guilty.

Considering the facts of the case and keeping in mind the arguments advanced on behalf of the parties, the ratio of the Apex Court's judgment in the case of Union of India vs. Shiv Shankar Keshari, (2007) 7 SCC 798, 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 the applicant Dhirendra Pratap Singh @ Chandan Singh involved in Case Crime No.28 of 2019, under Section 8/20, 27A, 29, 60(3) of N.D.P.S. Act, Police Station N.C.B. Mahanagar, Lucknow, District Lucknow be released on bail on his furnishing a personal bond with two sureties each in the like amount to the satisfaction of the court concerned with the following condition:-

(i) The applicant shall remain present before the trial court on each date fixed, either personally or through his counsel. In case of his absence, without sufficient cause, the trial court may proceed against him under Section 229-A of the Indian Penal Code;

(ii) In case, the applicant misuses the liberty of bail and in order to secure his presence proclamation under Section 82 Cr.P.C. is issued and the applicant fails to appear before the Court on the date fixed in such proclamation, then, the trial court shall initiate proceedings against him, in accordance with law, under Section 174-A of the Indian Penal Code.

(iii) The applicant shall remain present, in person, before the trial court on the dates fixed for (i) opening of the case, (ii) framing of charge and (iii) recording of statement under Section 313 Cr.P.C. If in the opinion of the trial court default of this condition is deliberate or without sufficient cause, then it shall be open for the trial court to treat such default as abuse of liberty of his bail and proceed against him in accordance with law.

Order Date :- 15.3.2021

Dev/-

 

 

 
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