Citation : 2022 Latest Caselaw 8425 ALL
Judgement Date : 28 July, 2022
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 77 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 27981 of 2022 Applicant :- Paramveer [email protected] Sonu Opposite Party :- State of U.P. Counsel for Applicant :- Subhash Singh Yadav Counsel for Opposite Party :- G.A. Hon'ble Ajit Singh,J.
Supplementary affidavit filed on behalf of applicant in the court today is taken on record.
Heard learned counsel for the applicant, learned A.G.A. for the State and perused the material on record.
By means of this application, the applicant who is involved in Case Crime No. 111 of 2022, under section 8/20 of N.D.P.S. Act, P.S. Kasimabad, district-Ghazipur, is seeking enlargement on bail during the trial.
Learned counsel for the applicant submitted that the only allegation against the applicant is that 250 gms. of Ganja was recovered from the possession of the applicant, which is below commercial quantity. He further submitted that the there has been no compliance of Section-50 of N.D.P.S. Act. He has lastly submitted that the applicant is languishing in jail since 13.5.2022 and in case he is released on bail, he will not misuse the liberty of bail and co-operate during trial.
Learned A.G.A. has submitted that the applicant is having criminal history of three other cases, hence he is not entitled to be enlarged on bail.
In reply, learned counsel for the applicant submits that he has properly explained the criminal history, copy whereof has been filed as annexure-SA1, SA2 & SA3 to the supplementary affidavit.
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, (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, Paramveer [email protected] Sonu be released on bail on his executing personal bond and furnishing two sureties each in the like amount to the satisfaction of the court concerned, subject to the following conditions:-
1. The applicant will continue to attend and co-operate in the trial pending before the court concerned on the date fixed after release.
2. He will not tamper with the witnesses.
3. He will not indulge in any illegal activities during the bail period.It is further directed that the identity, status and residence proof of the sureties be verified by the authorities concerned before they are accepted.
In case of breach of any of the above conditions, the trial court will be at liberty to cancel the bail.
It is further directed that the identity, status and residence proof of the sureties be verified by the authorities concerned before they are accepted.
Order Date :- 28.7.2022
Faridul
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!