Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Vikas Kumar Verma vs State Of Up Through Sec. Home
2023 Latest Caselaw 7326 ALL

Citation : 2023 Latest Caselaw 7326 ALL
Judgement Date : 14 March, 2023

Allahabad High Court
Vikas Kumar Verma vs State Of Up Through Sec. Home on 14 March, 2023
Bench: Siddharth



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 85
 

 
Case :- CRIMINAL MISC. BAIL APPLICATION No. - 59767 of 2022
 

 
Applicant :- Vikas Kumar Verma
 
Opposite Party :- State Of Up Through Sec. Home
 
Counsel for Applicant :- Parmeshwar Yadav
 
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, Vikas Kumar Verma, who is involved in Case Crime No. 124 of 2022 under Section 8/22 N.D.P.S. Act, Police Station- Parsa Malik, District- Maharaganj.

There is allegation against the applicant and co-accused that they found in possession of cough cold syrup containing 1.25 mg. Chlorpheniramine and 1.981 mg Codene in each 5 ml. was alleged to be recovered from 150 bottles of 100 ml.Total wight of Codene is 150x100 ml/5x1.981 mg.=5,943 mg i.e.5.943 gram which is less than small quantity amount of 10 gram.The SPAS PROX capsule is a painkiller containing 10 mg. Diolamine Hydrochloride, 50 mg Tramadol Hydrochloride and 325 mg. Acetaminophen in each tablet of 385 mg was alleged to be recovered from 1000 tablets from co-accused sitting on motor cycle driven by applicant in which Tramadol is 50 mg x 1000=50,000 mg that is 50 gram which is less than commercial quantity.

Learned counsel for the applicant has submitted that applicant has been falsely implicated in the present case due to ulterior motive.

He further submits that the mandatory provisions contained in sections 41,50,52,53 & 5792) of the NDPS Act were not complied with while making the alleged search and recovery.It is further contended that mandatory provision of Section 50 of N.D.P.S Act has not been complied with. 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 applicant has Criminal history of one case., He is in jail since 29.10.2022 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.

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 :- 14.3.2023

Atul kr. sri.

 

 

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter