Citation : 2023 Latest Caselaw 7519 ALL
Judgement Date : 15 March, 2023
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 87 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 2497 of 2023 Applicant :- Niranjan @ Chotu Opposite Party :- State of U.P. Counsel for Applicant :- Rohit Shukla Counsel for Opposite Party :- G.A. Hon'ble Deepak Verma,J.
Supplementary affidavit, filed today, is taken on record.
Heard learned counsel for the applicant, learned A.G.A. for the State and perused the record.
The instant bail application has been filed on behalf of the applicant-with a prayer to release him on bail in Case Crime No. 489 of 2022, under Sections 8/20/60 of N.D.P.S. Act, Police Station Jait, District-Mathura, during the pendency of trial.
The F.I.R. was lodged against six accused persons including the applicant and it has been alleged that 30 kg. ganja was recovered from the diggy of car.
It is argued by learned counsel for the applicant that applicant is innocent and has been falsely implicated in the present case. The applicant was not arrested on the spot. His name surfaced in the confessional statement of co-accused. The alleged recovery is false, planted and not supported by any independent witnesses. Further contention is that the statutory provisions of Sections 50 and 52 of the Narcotic Drugs and Psychotropic Substances Act, 1985 have not been complied with in the right manner. It has been next argued that similarly placed co-accused, namely, Surya Pratap Singh and Soudan Singh have been granted bail by Co-ordinate Bench of this Court vide orders dated 29.11.2022 and 01.12.2022 passed in Criminal Misc. Bail Application Nos. 53011 of 2022 and 54662 of 2022 respectively. Criminal history of the applicant has been explained in para-3 of the supplementary affidavit. He further submits that since the role of the applicant is not distinguishable with the role of co-accused, therefore, the applicant is also entitled to be enlarged on bail on the ground of parity. It has also been assured on behalf of the applicant that the applicant is ready to cooperate with the process of law and shall faithfully make himself available before the court whenever required and is also ready to accept all the conditions which the Court may deem fit to impose upon him. It has also been submitted that the applicant is in jail since 17.12.2022.
Learned A.G.A. opposed the bail prayer of the applicant.
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 (supra), 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, Niranjan @ Chotu 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 subject to following conditions. Further, before issuing the release order, the sureties be verified.
1. The applicant shall not tamper with the prosecution evidence by intimidating/ pressurizing the witnesses, during the investigation or trial.
2. The applicant shall cooperate in the trial sincerely without seeking any adjournment.
3. 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.
Order Date :- 15.3.2023
Meenu Singh
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!