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

Sanjee Kumar Singh vs Union Of India
2022 Latest Caselaw 8190 ALL

Citation : 2022 Latest Caselaw 8190 ALL
Judgement Date : 27 July, 2022

Allahabad High Court
Sanjee Kumar Singh vs Union Of India on 27 July, 2022
Bench: Siddharth



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 76
 

 
Case :- CRIMINAL MISC. BAIL APPLICATION No. - 10677 of 2022
 

 
Applicant :- Sanjee Kumar Singh
 
Opposite Party :- Union of India
 
Counsel for Applicant :- Bhuvnesh Kumar Singh,Amar Jeet Singh
 
Counsel for Opposite Party :- Ashish Pandey
 

 
Hon'ble Siddharth,J.

Heard Sri Bhuvnesh Kumar Singh, learned counsel for the applicant, Sri Ashish Pandey, learned counsel for the opposite party and perused the material placed on record.

The instant bail application has been filed on behalf of the applicant, Sanjee Kumar Singh, with a prayer to release him on bail in N.C.B. No. 34 of 2021, under Sections 8(C)/20/29/60(3) of N.D.P.S. Act, Police Station- N.C.B. Lucknow, District- Lucknow, during pendency of trial.

Learned counsel for the applicant has submitted that total 200 kg of ganja which was kept in 40 bags of 5 kg each was recovered. As per Clause 2.8 of the Standing Order/Instruction No. 1 of 1989 dated 13.06.1989 issued by the Government of India, the prosecution was required to draw duplicate representative samples in equal quantity of the contraband recovered taken from each bag of that lot and mixed together to make a composite whole from which the samples were required to be drawn from that lot. It is next submitted that the mandatory provisions contained in Section 41, 50, 52, 53 & 57(2) of NDPS Act were not complied with while making the alleged search and recovery. 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 procedure of sampling adopted is in violation of Standing Order/Instruction No. 1 of 1989 dated 13.06.1989 issued by the Government of India under Section 52A of NDPS Act. The applicant is languishing in jail since 03.08.2021. He has no criminal history to his credit. In case he is enlarged on bail, he will not misuse the liberty of bail.

Sri Ashish Pandey, learned counsel for the opposite party has 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. He has next submitted that single lot of 40 bags was made and sample was drawn. However, he is not able to demonstrate that the contraband recovered in all the 40 bags were mixed and thereafter, two samples were drawn. 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.

Learned counsel for the applicant has rejoined and has drawn the attention of the Court to the test memo prepared by the seizing officer from which also it is not clear whether the contraband recovered from the 40 bags were mixed and then sample was drawn or not. It is next submitted that in this case, the aforesaid Standing Order has been violated by the opposite party and hence, applicant is entitled to be enlarged on bail.

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 involved in the aforesaid 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 that :-

(i) The applicant shall not tamper with the evidence or threaten the witnesses.

(ii) 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.

(iii) The applicant shall remain present before the Trial Court on each date fixed, either personally or as directed by the Court. In case of his absence, without sufficient cause, the Trial Court may proceed against him under Section 229-A of the Indian Penal Code.

(iv) 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.

(v) 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.

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 :- 27.7.2022

KS

 

 

 
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