Citation : 2025 Latest Caselaw 3251 UK
Judgement Date : 25 June, 2025
IN THE HIGH COURT OF UTTARAKHAND AT NAINITAL
IA No.1 of 2025 For Bail Application
In
Criminal Appeal No. 36 of 2025
Abdul Zahir ...... Appellant
Vs.
State of Uttarakhand ..... Respondent
Present:
Mr. Karan Anand, Advocate for the appellant.
Ms. Manisha Rana Singh, D.A.G. for the State of Uttarakhand.
Hon'ble Ravindra Maithani, J. (Oral)
The instant appeal has been preferred against
judgment and order dated 07/08.01.2025, passed in Special
Sessions Trial No.287 of 2021, State Vs. Abdul Zahir, by the court
of Additional District and Sessions Judge/Special Judge (NDPS
Act), Vikasnagar, District Dehradun. By it, the appellant has been
convicted and sentenced under Section 8/20/60 of the Narcotic
Drugs and Psychotropic Substances Act, 1985 ("the Act").
2. Heard.
3. The appeal has already been admitted.
4. List in due course for final hearing.
5. Heard on Bail Application (IA) No.1 of 2025.
6. According to the prosecution case, on 23.12.2012,
the appellant was intercepted when he was moving in a
motorcycle and from his possession, 1.078 Kg charas was
recovered.
7. Learned counsel for the appellant submits that in
the instant case, recovery is quite doubtful; according to the
prosecution case, PW7, Jagdish Chandra, was called at the place
of incident, but it is argued that he has not signed the recovery
memo, which doubts his presence at the time of recovery.
8. Learned State Counsel submits that, in fact, PW7,
Jagdish Chandra, had authorised PW2, Surya Bhushan Negi, for
search, and he had signed the authorization letter.
9. It is an admitted appeal. It is the case of personal
search also. It is the case of the prosecution that in the presence
of PW7, Jagdish Chandra, a Gazetted Officer, personal search was
made, but, admittedly, he did not sign the recovery memo.
According to him, he had authorised PW2, Surya Bhushan Negi,
for search. This authorisation letter is Ex.A-1. It also records that
PW7, Jagdish Chandra, had got the articles seized in his presence
and had signed it. As stated, the recovery memo is not signed by
PW7, Jagdish Chandra.
10. Having considered this and other attending factors,
this Court is of the view that it is a case in which the execution of
sentence should be suspended and the appellant be enlarged on
bail.
11. The bail application is allowed.
12. The sentence appealed against is suspended during
the pendency of the appeal.
13. The appellant be released on bail during the pendency
of the appeal on his executing a personal bond and furnishing two
reliable sureties, each of the like amount, to the satisfaction of the
court concerned.
(Ravindra Maithani, J.) 25.06.2025
Ravi Bisht
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!