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

CRLA/66/2021
2022 Latest Caselaw 1366 UK

Citation : 2022 Latest Caselaw 1366 UK
Judgement Date : 29 April, 2022

Uttarakhand High Court
CRLA/66/2021 on 29 April, 2022
                Office Notes,
             reports, orders or
SL.           proceedings or
      Date                                     COURT'S OR JUDGES'S ORDERS
No             directions and
             Registrar's order
              with Signatures
                                  CRLA No.66 of 2021
                                  Hon'ble R.C. Khulbe, J.

Mr. Raj Kumar Singh, learned counsel for the applicant-appellant.

Ms. Meena Bisht, learned B.H. for the State.

Heard.

This is the second bail application (IA 3/22) moved on behalf of the applicant- Riyazuddin.

The first application was dismissed vide order dated 16.07.2021.

From the records, it appears that 1 kg Charas was recovered from the motorcycle bearing No.UA06W-9287 being driven by the applicant.

As per the judgment rendered by the Full Bench of the Himachal Pradash High Court in the case of "Ratto v. State of H.P." {(Cr.M.P.(M)} No.1101 of 2002 decided on 13.6.2003, 1 kilograms of Charas would not fall within the definition of 'commercial quantity'.

Admittedly, as per the prosecution story, 1 kg of Charas was recovered from the motorcycle being driven by the appellant-applicant. The maximum punishment provided is 10 years for the offence. During investigation, he was in judicial custody, and during trial also, he was on bail; he is now in judicial custody since 28.1.2021; there is no independent witness of the recovery; it will take time to hear the appeal on merits; thus, without going to the merits of appeal, it is a fit case for bail at this stage.

The bail application is thus, allowed and the applicant-appellant is directed to be enlarged on bail on his executing a personal bond and furnishing two sureties each of the like amount to the satisfaction of the Court concerned.

Moreover, the realization of 50% of fine is also stayed, and the appellant is directed to deposit remaining 50% of fine, which shall be a condition precedent for his release.

(R.C. Khulbe, J.) 29.04.2022 Rdang

 
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