Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Farman vs State Of U.P.
2022 Latest Caselaw 10793 ALL

Citation : 2022 Latest Caselaw 10793 ALL
Judgement Date : 22 August, 2022

Allahabad High Court
Farman vs State Of U.P. on 22 August, 2022
Bench: Manish Mathur



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 70
 

 
Case :- CRIMINAL MISC. BAIL APPLICATION No. - 32599 of 2022
 

 
Applicant :- Farman
 
Opposite Party :- State of U.P.
 
Counsel for Applicant :- Surendra Narayan Mishra
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Manish Mathur,J.

1. Heard learned counsel for applicant, learned Additional Government Advocate appearing on behalf of State and perused the record.

2. This first bail application has been filed with regard to Case Crime No.222 of 2022 under Section 8/20 Narcotic Drugs and Psychotropic Substances Act, P.S. Kutubsher, District Saharanpur.

3. As per contents of first information report, the incident is said to have occurred on 09.06.2022 when the applicant was intercepted by police party and was found in possession of 120 grams of Narcotic substance known as Charas along with Rs.90/-. The applicant is said to have confessed before the police party.

4. Learned counsel for applicant submits that the applicant has been falsely implicated in the charges levelled against him. It is further submitted that from a perusal of the F.I.R., it is evident that there is no compliance of the mandatory provisions of Section 50 of Narcotic Drugs and Psychotropic Substances Act. It is further submitted that the F.I.R. has been lodged only on the alleged confession made by the applicant, which even otherwise is inadmissible as evidence. Learned counsel further submits that even if the allegations are believed to be true, although denied, the alleged recovery is still below the commercial quantity and further more there is no independent witnesses to the alleged recovery.

5. Learned Additional Government Advocate appearing on behalf of State has opposed the bail with the submission that a perusal of the F.I.R. indicates a cognizable offence being made out against applicant, although it is not disputed that the F.I.R. is based on extra judicial confession and as yet there is no Forensic Science Laboratory report.

6. Hon'ble the Supreme Court in Sanjay Chandra v. Central Bureau of Investigation, reported in (2012) 1 SCC 40 has specifically held that bail is to be a norm and an under-trial is not required to be in jail for ever pending trial. Relevant paragraphs of the judgment are as under :-

"21. In bail applications, generally, it has been laid down from the earliest times that the object of bail is to secure the appearance of the accused person at his trial by reasonable amount of bail. The object of bail is neither punitive nor preventative. Deprivation of liberty must be considered a punishment, unless it is required to ensure that an accused person will stand his trial when called upon. The courts owe more than verbal respect to the principle that punishment begins after conviction, and that every man is deemed to be innocent until duly tried and duly found guilty."

"27. This Court, time and again, has stated that bail is the rule and committal to jail an exception. It has also observed that refusal of bail is a restriction on the personal liberty of the individual guaranteed under Article 21 of the Constitution."

7. Considering the submissions advanced by learned counsel for the parties and upon perusal of the material on record, at this stage, prima facie, and subject to further evidence being led in trial, it appears that mandatory provisions of Section 50 of Narcotic Drugs and Psychotropic Substances Act have not been complied with, further more the conditions laid down in Section 37 of Narcotic Drugs and Psychotropic Substances Act are also in favour of the applicant, the F.I.R. is based primarily on the basis of extra-judicial confession which even otherwise does not appear to be admissible in evidence and there also does not appear to be any independent witness to the alleged recovery, as such, without expressing any opinion on the merits of case,this Court finds, the applicant is entitled to be released on bail in this case.

8. Accordingly bail application is allowed.

9. Let applicant Farman, involved in the aforesaid case crime be released on bail on his furnishing a personal bond and two sureties each in the like amount to the satisfaction of the court concerned with the following conditions which are being imposed in the interest of justice:-

(i) The applicant shall file an undertaking to the effect that he shall not seek any adjournment on the dates fixed for evidence when the witnesses are present in court. In case of default of this condition, it shall be open for the trial court to treat it as abuse of liberty of bail and pass orders in accordance with law.

(ii) 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.

(iii) In case, the applicant misuses the liberty of bail during trial 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.

(iv) 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, absence of the applicant is deliberate or without sufficient cause, then it shall be open for the trial court to treat such default as abuse of liberty of bail and proceed against him in accordance with law.

Order Date :- 22.8.2022

kvg/-

 

 

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter