Citation : 2026 Latest Caselaw 2215 UK
Judgement Date : 20 March, 2026
COURT'S OR JUDGES'S ORDERS
Office Notes,
reports, orders
or proceedings
SL.
Date or directions
No
and Registrar's
order with
Signatures
2026:UHC:1994
BA1 No. 418 of 2026
Mohd. Azam --Applicant
Versus
State of Uttarakhand --Respondent
Hon'ble Ashish Naithani, J.
Ms. Sheetal Selwal, learned counsel for the Applicant.
2. Mr. S.S. Chauhan, learned Deputy Advocate General for the State of Uttarakhand.
3. The present Bail Application has been moved by the Applicant-Mohd. Azam, aged about 35 years, S/o Shri Nijjamuddin, R/o Behind Muslim Inter College, Ward No. 04, Thakurdwara, Moradabad, Uttar Pradesh. The Applicant is in judicial custody in connection with FIR No. 06 of 2026, registered at Police Station Salt, District Almora, for the offences punishable under Sections 8/20 of the Narcotic Drugs and Psychotropic Substances Act, 1985 (hereinafter referred to as the "NDPS Act").
4. Heard Ms. Sheetal Selwal, learned counsel for the Applicant, and Mr. S.S. Chauhan, learned Deputy Advocate General for the State. Perused the record.
5. Learned counsel for the Applicant submits that the contraband, namely ganja, alleged to have been recovered from the Applicant weighs 18.350 kg, which is below commercial quantity. It is further submitted that the Applicant has no criminal history and that the mandatory provisions of the NDPS Act have not been complied with.
6. Learned State Counsel opposed the Bail Application, contending that the matter is under investigation and that recovery has been made from the possession of the Applicant.
7. Considering the submissions advanced by learned counsel for the Applicant, it is noted that the alleged recovered contraband has been described in the recovery memo as "green coloured material consisting of seeds and clumps." As per the definition under Section 2(iii)(b) of the NDPS Act, ganja refers to the flowering or fruiting tops of the cannabis plant, excluding seeds and leaves when not accompanied by the tops.
8. In view of the above, and considering the facts and circumstances of the case, as well as the submissions advanced by learned counsel for the parties, and without expressing any opinion on the merits of the case, this Court is of the view that the grounds urged on behalf of the Applicant are sufficient for grant of bail.
9. Accordingly, the Bail Application is allowed.
10. Let the Applicant be released on bail upon executing a personal bond and furnishing two reliable sureties, each in the like amount, to the satisfaction of the Court concerned.
11. All pending applications, if any, stand disposed of.
(Ashish Naithani, J.) 20.03.2026 Shiksha
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!