Monday, 13, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

CRLA/738/2025
2026 Latest Caselaw 875 UK

Citation : 2026 Latest Caselaw 875 UK
Judgement Date : 10 February, 2026

[Cites 4, Cited by 0]

Uttarakhand High Court

CRLA/738/2025 on 10 February, 2026

             Office Notes,
            reports, orders
            or proceedings
SL.   Dat
             or directions                                COURT'S OR JUDGE'S ORDERS
No.    e
            and Registrar's
              order with
              Signatures

                              Bail Application (IA No. 01 of 2025)
                              In
                              CRLA No. 738 of 2025

                              Hon'ble Ashish Naithani, J.

Mr. Sanjay Bhatt, learned counsel for the Appellant.

2. Mr. G.C. Joshi, learned A.G.A. along with Mr. J.P. Kandpal, learned Brief Holder for the State of Uttarakhand.

3. Heard learned counsel for the parties on the Bail Application (I.A. No. 01 of 2025).

4. The present Criminal Appeal has been filed against the judgment and order dated 25.11.2025 passed by the learned Special Sessions Judge, Champawat, in Special Sessions Trial No. 27 of 2022, "State vs. Virendra", whereby the Appellant has been convicted and sentenced under Section 8/21(b) of the Narcotic Drugs and Psychotropic Substances Act, 1985 (hereinafter referred to as the "NDPS Act") to undergo rigorous imprisonment for seven years and to pay a fine of Rs. 80,000/-, and in default thereof, to undergo simple imprisonment for eight months additionally.

5. Learned counsel for the Appellant submits that the Appellant was on bail during the course of trial and never misused the liberty so granted. It is further submitted that the Appellant has no criminal history to his credit and that Section 50 of the NDPS Act has not been properly complied with. It is also submitted that the contraband (smack), i.e., 100 grams, allegedly recovered is below the commercial quantity.

6. Learned State Counsel vehemently opposed the bail application, contending that the FSL report is positive and that only two and a half months of the sentence have been served till date out of the total sentence of eight years; therefore, the bail application deserves to be rejected.

7. After hearing learned counsel for the parties and upon consideration of the facts and circumstances of the case, this Court is of the opinion that, at this stage, sufficient grounds exist for granting bail, without entering into the merits of the case. It is also noted that the Appellant was on bail during the pendency of the trial and did not misuse the liberty granted to him.

8. Accordingly, the Appellant- Virendra shall be released on bail upon executing a personal bond and furnishing two reliable sureties, each in the like amount, to the satisfaction of the learned Trial Court.

9. It is clarified that the grant of bail shall not be treated as a ground for seeking unnecessary adjournments or for delaying the disposal of the present Criminal Appeal.

10. List this case on 28.04.2026 for final hearing.

(Ashish Naithani, J.) 10.02.2026 Shiksha

 
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 : IDRC

 
 
Latestlaws Newsletter