Citation : 2023 Latest Caselaw 5129 AP
Judgement Date : 19 October, 2023
HIGH COURT OF ANDHRA PRADESH
MAIN CASE No. Criminal Appeal.No.391 of 2017
PROCEEDING SHEET
Sl. OFFICE No DATE ORDER NOTE
07. 19.10.2023 BVLNC, J I.A.No.1 of 2023 Heard learned counsel for the petitioner/accused No.1 and learned Special Assistant Public Prosecutor for State.
This is an application filed to grant bail to the petitioner/accused No.1 for the sentence ordered by the learned Special Judge against the petitioner for a period of Ten (10) years each and to pay fine of Rs.1,00,000/- each in default, to suffer simple imprisonment for a period of one year each for the offence punishable under Section 8 (c) read with Section 20 (b) (ii) (C) of the NDPS Act, 1985.
The learned counsel for the petitioner/accused No.1 would submit that the learned Special Judge rendered the Judgment on 03.03.2017 and the appeal was filed in the year 2017 and the petitioner/accused No.1 is in prison from the date of Judgment for about six (06) years and therefore, he served sentence for a period of six (06) years out of ten (10) years imposed on them; and the appeal is of the year 2017, therefore, in the year 2017, there is no possibility of the hearing the appeal which is filed in the year 2017.
On considering the period of sentence undergone by the petitioner/accused No.1, he may be enlarged on bail pending appeal.
Heard the learned Special Assistant Public Prosecutor representing the State.
Learned counsel for the petitioner/accused No.1 submits that this Court earlier in several cases while applying the proposition laid down by the Hon'ble Apex Court rendered in Mohd. Arif alias Guddu vs. State NCT of Delhi1 in the similar circumstances suspended the sentence of the accused in NDPS Act and enlarged them on bail.
Perused the orders rendered by this Court earlier in Criminal Appeal Nos.278 of 2020, 279 of 2020 and 265 of 2020, wherein this Court suspended the sentence and enlarged the accused on bail.
Considering the fact that the accused No.1 has served the sentence of six (06) years out of ten (10) years imposed against him and as the appeal pertains to the year 2017 and also considering the fact that the appeals pertain to the years 2006, 2007, 2008, 2009 and 2010 are now being listed for hearing and as the present appeal is of the year 2017 it would take some time for disposal, this Court is of the considered opinion that the petitioner/accused No.1 The petitioner/accused No.1 shall be enlarged on bail pending disposal of the appeal on executing personal bonds for a sum of Rs.25,000/- (Rupees twenty five thousand) each with two sureties for
Crl.A.No.293 of 2017, Order dated 19.05.2020 likesum each to the satisfaction of the learned I Additional District and Sessions Judge-cum-Special Sessions Judge for Trial of the Cases under the Narcotic Drugs and Psychotropic Substances Act, 1985, Rajahmundry.
After release of the petitioner/accused No.1, they shall report before the concerned Police authorities for first period of every month between 10.00 a.m., and 12.00 p.m., till the disposal of the appeal. If the petitioner/accused No.1 fails to attend before the police authorities, the police authorities are at liberty to seek for cancellation of bail of the petitioner/accused No.1.
Accordingly, this application is ordered.
___________ BVLNC, J
RMD I.A.No.1 of 2019
In the circumstances submitted in the affidavit, the petitioner is permitted to withdraw the application.
Accordingly, this application is disposed of as withdrawn.
___________ BVLNC, J
RMD I.A.No.2 of 2019 In the circumstances submitted in the affidavit,
the petitioner is permitted to withdraw the
application.
Accordingly, this application is disposed of as
withdrawn.
___________ BVLNC, J
RMD
Crl.Appeal No.163 of 2016
List on 08.12.2023.
___________ BVLNC, J
RMD
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!