Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

[email protected] Isub vs State Of U.P.
2023 Latest Caselaw 8213 ALL

Citation : 2023 Latest Caselaw 8213 ALL
Judgement Date : 21 March, 2023

Allahabad High Court
[email protected] Isub vs State Of U.P. on 21 March, 2023
Bench: Deepak Verma



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 87
 

 
Case :- CRIMINAL MISC. BAIL APPLICATION No. - 54575 of 2022
 

 
Applicant :- [email protected] Isub
 
Opposite Party :- State of U.P.
 
Counsel for Applicant :- Sanjay Kumar Dwivedi,Arvind Kumar Verma
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Deepak Verma,J.

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. 956 of 2022 registered under Section 21/22 N.D.P.S. Act, Police Station Kosikalan, District Mathura, during pendency of the trial.

Allegation in the F.I.R. is that on 04.11.2022 applicant was arrested with 170 gm. alprazolam. It is argued by learned counsel for the applicant that applicant is innocent and has been falsely implicated in the present case due to ulterior motive. Though recovered contraband substance is more than commercial quantity but as per counter affidavit filed by the State, there is no FSL Report regarding alleged recovery. The alleged recovery is false, planted and not supported by any independent witness. 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; the applicant has no criminal history. 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 04.11.2022.

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, Yusub @ Isub 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 :- 21.3.2023

Meenu Singh

 

 

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter