Sunday, 07, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Lalla Singh @ Shravan Kumar Singh vs State Of U.P.
2023 Latest Caselaw 36332 ALL

Citation : 2023 Latest Caselaw 36332 ALL
Judgement Date : 22 December, 2023

Allahabad High Court

Lalla Singh @ Shravan Kumar Singh vs State Of U.P. on 22 December, 2023

Author: Sanjay Kumar Pachori

Bench: Sanjay Kumar Pachori





HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 


?Neutral Citation No. - 2023:AHC:243125
 
Court No. - 83
 

 
Case :- CRIMINAL MISC. BAIL APPLICATION No. - 50235 of 2023
 

 
Applicant :- Lalla Singh @ Shravan Kumar Singh
 
Opposite Party :- State of U.P.
 
Counsel for Applicant :- Dev Prakash Singh
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Sanjay Kumar Pachori,J.
 

Heard Sri Dev Prakash Singh, learned counsel for the applicant and Sri Roopak Chaubey, learned A.G.A for the State and perused the material on record.

The present bail application has been filed on behalf of applicant Lalla Singh @ Shravan Kumar Singh, under Section 439 of the Code of Criminal Procedure, with a prayer to release him on bail in Case Crime No. 93 of 2023 for offence punishable under Section 8/20 of N.D.P.S. Act, under Section 3/25 of Arms Act and under Sections 419, 420 and 468 I.P.C, registered at Police Station- Rajpura, District- Chitrakoot, during pendency of the trial, after rejecting the bail application of the applicant by Additional Sessions Judge, Chitrakoot, order dated 09.10.2023.

Learned counsel for the applicant submits that the applicant is innocent and has been falsely implicated in the present case due to ulterior motive. It is further submitted that the impugned FIR has been lodged against the applicant on the basis of false and frivolous allegations. It is further submitted that 25 Kg Ganja is alleged to have been recovered on the basis of confessional statement of the co-accused/pointing out of co-accused from the house of the applicant. It is further submitted that the applicant has no criminal history.

Learned counsel for the applicant submits that the sample of the alleged contraband is taken at the place of alleged arresting and seizure which is against the mandatory provision of sub Section (2) of Section 52A of N.D.P.S. Act. Learned counsel for the applicant further relied upon the judgement of Supreme Court in case of Mangilal vs. State of Madhya Pradesh, 2023 SCC OnLine SC 862 wherein it has been held that there is no provision in the Act that mandates taking of sample at the time of seizure.

Per contra, learned A.G.A. as well as learned counsel for the first informant have not supported the order passed by the Sessions court and vehemently opposed the prayer for grant of bail to the applicant and submits that the allegations involved are very serious in nature and the delay in lodging the F.I.R. cannot be said to be fatal to the case at this juncture while considering the application of bail. But he could not point out any material to the contrary. He further submits that in case the applicant is released on bail, he will again indulge in similar activities and will misuse the liberty of bail.

It is a settled law that while granting bail, the court has to keep in mind the nature of accusation, the nature of the evidence in support thereof, the severity of the punishment which conviction will entail, the character of the accused, the circumstances which are peculiar to the accused, his role and involvement in the offence, his involvement in other cases and reasonable apprehension of the witnesses being tampered with.

Taking into account the totality of facts and keeping in mind, the ratio of the Apex Court's judgment in the case of State of Rajasthan v. Balchand @ Baliay (1977) 4 SCC 308, Gudikanti Narasimhulu And Ors., v. Public Prosecutor, High Court Of Andhra Pradesh, AIR 1978 SC 429, Ram Govind Upadhyay v. Sudarshan Singh & Ors., (2002) 3 SCC 598, Prasanta Kumar Sarkar v. Ashis Chatterjee & Anr., (2010) 14 SCC 496 and Mahipal v. Rajesh Kumar & Anr., (2020) 2 SCC 118, 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. Hence, the present bail application is allowed.

Let applicant, Lalla Singh @ Shravan Kumar Singh, be released on bail in the aforesaid case crime number on his furnishing a personal bond and two reliable sureties each in the like amount to the satisfaction of the court concerned subject to the following conditions:

(i) The applicant shall not directly or indirectly make any inducement, threat, or promise to any person acquainted with the facts of the case so as to dissuade him from disclosing such facts to the court or to any police officer or tamper with the evidence.

(ii) The applicant shall not pressurize/intimidate the prosecution witnesses.

(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 of Cr.P.C.

(iv) 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 the trial court.

(v) The applicant shall remain present before the trial court on each date fixed, either personally or through his counsel.

(vi) The applicant shall not indulge in any criminal activity or commission of any crime after being released on bail.

In case of breach of any of the above conditions, it shall be a ground for cancellation of bail. If in the opinion of the trial court that 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 in accordance with law.

The trial court may make all possible efforts/endeavor and try to conclude the trial expeditiously in accordance with law after the release of the applicant, if there is no other legal impediment.

It is made clear that the observations made in this order are limited to the purpose of determination of this bail application and will in no way be construed as an expression on the merits of the case. The trial court shall be absolutely free to arrive at its independent conclusions on the basis of evidence led unaffected by anything said in this order.

The party shall file computer generated copy of such order downloaded from the official website of High Court Allahabad, self attested by the applicant along-with a self attested identity proof of the said person (preferably Aadhar Card) mentioning the mobile number to which the said Aadhar Card is linked.

The concerned Court/Authority/Official shall verify the authenticity of such computerized copy of the order from the official website of High Court Allahabad and shall make a declaration of such verification in writing.

Order Date :- 22.12.2023

Saurabh

 

 

 
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 : MAIMS

 
 
Latestlaws Newsletter