Citation : 2023 Latest Caselaw 9616 ALL
Judgement Date : 3 April, 2023
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 85 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 14798 of 2023 Applicant :- Sixtus Nnaemeka Okuma Opposite Party :- State of U.P. Counsel for Applicant :- Manish Kumar Counsel for Opposite Party :- G.A. Hon'ble Siddharth,J.
Heard learned counsel for applicant, learned A.G.A. for the State and perused the record.
This bail application has been preferred by the accused-applicant, Sixtus Nnaemeka Okuma, who is involved in Case Crime No. 242 of 2022, under Section 8/20/21 N.D.P.S. Act, Police Station- Knowledge Park, District- Gautam Budh Nagar.
There is allegation against the applicant that he was found in possession of Methamphetamine Crystal MDMA packed in 40 packets of one gram each (55 grams) and 40 tablets (19 grams) MDMA, 90 grams Foreign weed (Ganja).
Learned counsel for the applicant has submitted that the commercial quantity of Methamphetamine Crystal MDMA is 50 grams, but 55 grams is alleged to be recovered, which is incorrect since 40 packets (one gram each) was found in possession of the applicant, which will come to 40 grams only. MDMA recovered was 19 grams, which is above commercial quantity is 10 grams. He has submitted that the weighing was done from general weighing machine and the quantity record very less. There is possibility of difference in weight of MDMA. The applicant has been falsely implicated in the present case on the basis of planted recovery. It is further contended that mandatory provision of Section 50 of N.D.P.S Act has not been complied with. The procedure of sampling adopted is in violation of Standing Order / Instruction No.1 of 1989 dated 13.6.1989 issued by the Government of India under Section 52 A of N.D.P.S. Act. The applicant has criminal history of one case explained in bail application. He is in jail since 27.9.2022 and he undertakes that he will not misuse liberty, if granted.
Learned A.G.A. 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. 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.
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 applicant be released on bail in the aforesaid case crime number on his furnishing a personal bond and two reliable sureties of the like amount to the satisfaction of the court concerned with the following conditions-
(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.
4. The applicant shall surrender his passports before the C.J.M. concerned and he will not leave the country without permission of the Court.
In case, of breach of any of the above conditions, it shall be a ground for cancellation of bail.
Identity and residence proof of the applicant and sureties be verified by the court concerned before the bonds are accepted.
Order Date :- 3.4.2023
Ruchi Agrahari
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!