Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Uvesh vs State Of U.P.
2022 Latest Caselaw 19875 ALL

Citation : 2022 Latest Caselaw 19875 ALL
Judgement Date : 5 December, 2022

Allahabad High Court
Uvesh vs State Of U.P. on 5 December, 2022
Bench: Shiv Shanker Prasad



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 90
 

 
Case :- CRIMINAL MISC. BAIL APPLICATION No. - 53274 of 2022
 

 
Applicant :- Uvesh
 
Opposite Party :- State of U.P.
 
Counsel for Applicant :- Aditya Prasad Mishra
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Shiv Shanker Prasad,J.

Heard learned counsel for the applicant as well as learned AGA for the State and perused the material placed on record.

By means of the present application, the applicant- Uvesh seeks bail in Case Crime No.88 of 2022, under Sections 8/21 of Narcotic Drugs and Psychotropic Substances Act, 1985 Police Station Fugana, District Muzaffar Nagar, during the pendency of trial.

As per the prosecution story, the applicant along with two other persons is said to have been apprehended on 29.09.2022 and 26 strips (260 capsule) of Prozywel Spas Capsule Black, 10 strips (100 injections) of Penzin Injection, 30 strips (1800 tablets) of Alprazolam Alpranof Tablet, 230 strips (13800 tablets) of Alprazolam Alprblue Tablet (0.5 mg), 20 strips (200 tablets) of Tramanam Sr 100 Tablet, 36 strips (2160 tablets) of Lomotil Tablets, 100 strips (2400 capsules) of Proxywel Spas Capsule have been recovered from the possession of the applicant- Uvesh.

It is submitted by the learned counsel for the applicant that the applicant is innocent and has been falsely implicated in the present case with a view to cause unnecessary harassment and to victimize him. No incriminating article has been recovered from the possession of the applicant. There is no independent witness to support the prosecution version. There is no chemical analyst report that the alleged recovered medicines are contraband articles. It is further submitted that the applicant is proprietor and is running a medical store in the name of Bharat Medical Agency and has valid license to run the medical shop. There is no compliance of Section 50 of NDPS Act with regard to search and seizure. The applicant is languishing in jail since 30.09.2022 having no criminal history to his credit deserves to be released on bail. In case, the applicant is released on bail he will not misuse the liberty of bail.

Per contra learned A.G.A. has opposed the bail prayer of the applicant by contending that huge quantity of contraband article in the form of medicines has been recovered from the possession of the applicant. It has not been shown whether the license obtained by the accused to run the medical store has permission to sell these prohibited contraband medicines also or not. It is not The applicant has actively participated in the transportation of contraband article which is noxious for human consumption. 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, he will misuse the liberty of bail by pressurizing or intimidating the prosecution witnesses.

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 ratio of the Apex Court's judgment in the case of Union of India vs. Shiv Shankar Keshari (supra), 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- Uvesh, who is involved in the aforementioned 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 subject to following conditions. Further, before issuing the release order, the sureties be verified.

(i) The applicant shall file an undertaking to the effect that he shall not seek any adjournment on the date 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 IPC.

(iii) In case, the applicant misuse the liberty of bail during trial and in order to secure his presence proclamation under Section 82 Cr.P.C., may be issued and if 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 IPC.

(iv) The applicant shall remain present, in person, before the Trial Court on dates fixed for (1) opening of the case, (2) framing of charge and (3) 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.

In case of breach of any of the above conditions, it shall be a ground for cancellation of bail.

It is made clear that observations made in granting bail to the applicant shall not in any way affect the learned trial Judge in forming his independent opinion based on the testimony of the witnesses.

Order Date :- 5.12.2022

Abhishek Singh

 

 

 
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 : MAIMS

 
 
Latestlaws Newsletter