Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 13, Cited by 0]

Allahabad High Court

Shiva vs Union Of India on 15 April, 2025

Author: Siddharth

Bench: Siddharth





HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 


               				   Neutral Citation No. - 2025:AHC:55271          
 
					                          Reserved On:- 09.04.2025     
 
        Delivered On:- 15.04.2025  
 
Case :- CRIMINAL MISC. BAIL APPLICATION No. - 22174 of 2024 
 
Applicant :- Shiva 
 
Opposite Party :- Union of India 
 
Counsel for Applicant :- Pramod Kumar Maurya 
 
Counsel for Opposite Party :- Dhananjay Awasthi
 
Hon'ble Siddharth, J.
 

1. Heard learned counsel for applicant; Sri Dhananjay Awasthi, learned counsel for informant and learned AGA for State and perused the material on record.

2. The instant bail application has been filed on behalf of the applicant, Shiva, with a prayer to release him on bail in Case No. 312 of 2023-2024, under Sections- 8/22/23 of N.D.P.S. Act, Police Station- Custom Department Nichlaul, District- Maharajganj, pendency of trial.

3. There are allegations against the applicant that he was found in possession of (i) 192 injections of 2 ml of diazapalm, total weight- 384 gm; (ii) 196 injections of 2 ml of talgesic (buprenorphine), total weight - 392 gm; and (iii) 198 injections of 2 ml of phenergan (promethazine), total weight - 990 gm. The recovery was made from a motorcycle being driven by the applicant who is a Nepali citizen.

4. Learned counsel for the applicant has submitted that commercial quantity of diazepam is 500 gm and other 2 drugs recovered are not found in the notifications specifying small and commercial quantity and in the list of psychotropic substance.

5. Learned counsel for the applicant has placed the judgment of Kerela High Court in the case of Lijo Joy vs. State of Kerela passed in Crl. Appeal No. 1520 of 2012(D) wherein paragraph 26 it has clearly been held that promethazine does not comes under the purview of N.D.P.S. Act. It has also been held that phenergan is also not a psychotropic substance.

6. In view of the above, it is clear that the diazepam recovered was below commercial quantity and other two injections recovered are not covered under N.D.P.S. Act.

7. Learned counsel for the applicant has submitted that applicant has been falsely implicated in the present case due to ulterior motive, on the basis of false and planted recovery of (i) 192 injections of 2 ml of diazapalm, total weight- 384 gm; (ii) 196 injections of 2 ml of talgesic (buprenorphine), total weight - 392 gm; and (iii) 198 injections of 2 ml of phenergan (promethazine), total weight - 990 gm and there is no public witness of the alleged recovery. He next submitted that the mandatory provisions contained in Sections 41,43 and 52-A and 57 of the N.D.P.S. Act were not complied with while making the alleged search and recovery. The applicant is languishing in jail since 09.04.2022. He has no criminal history to his credit. In case he is enlarged on bail, he will not misuse the liberty of bail.

8. Learned A.G.A. has opposed the prayer for bail by contending that the innocence of the applicant cannot be adjudged at pre-trial stage who is involved in supplying contraband, therefore, the applicant does not deserve any indulgence. In case the applicant is released on bail he will again indulge in similar activity. The "reasonable grounds" mentioned in Section 37(1)(b)(ii) of N.D.P.S. Act mean something more than prima facie ground. It implies substantial probable causes for believing that accused is not guilty of the offence charged and points to existence of such facts and circumstances which are sufficient to hold that accused is not guilty.

9. However the Apex Court in the Case of Union of India vs. Shiv Shankar Keshari, (2007) 7 SCC 798 has held that the court while considering the application for bail with reference to Section 37 of the Act is not called upon to record a finding of not guilty. It is for the limited purpose essentially confined to the question of releasing the accused on bail that the court is called upon to see if there are reasonable grounds for believing that the accused is not guilty and records its satisfaction about the existence of such grounds. But the court has not to consider the matter as if it is pronouncing a judgment of acquittal and recording a finding of not guilty.

10. Considering the facts of the case and keeping in mind the arguments advanced on behalf of the parties, the ratio of the Apex Court's judgment in the case of Union of India vs. Shiv Shankar Keshari, (2007) 7 SCC 798, larger mandate of Article 21 of the constitution of India, the nature of accusations, the nature of evidence in support thereof, the severity of punishment which conviction will entail, the character of the accused-applicant, circumstances which are peculiar to the accused, reasonable possibility of securing the presence of the accused at the trial, reasonable apprehension of the witnesses being tampered with, the larger interest of the public/ State and other circumstances, but without expressing any opinion on the merits, I am of the view that it is a fit case for grant of bail.

11. Let the applicant involved in the aforesaid crime be released on bail on his furnishing a personal bond of Rs. 25,000/- and two sureties of like amount out of which one surety should be local, to the satisfaction of the court concerned with the following conditions that :-

(i) The applicant shall not tamper with the evidence or threaten the witnesses.
(ii) The applicant will not leave the country without permission of trial court and in case he has no passport he will surrender before the trial court.
(iii) The applicant shall file an undertaking to the effect that he shall not seek any adjournment on the dates fixed for evidence when the witnesses are present in Court. In case of default of this condition, it shall be open for the Trial Court to treat it as abuse of liberty of bail and pass orders in accordance with law.
(iv) The applicant shall remain present before the Trial Court on each date fixed, either personally or as directed by the Court. In case of his absence, without sufficient cause, the Trial Court may proceed against him under Section 229-A of the Indian Penal Code.
(v) In case the applicant misuses the liberty of bail during trial and in order to secure his presence, proclamation under Section 82 Cr.P.C. is issued and the applicant fails to appear before the Court on the date fixed in such proclamation then the Trial Court shall initiate proceedings against him in accordance with law under Section 174-A of the Indian Penal Code.
(vi) The applicant shall remain present in person before the Trial Court on the dates fixed for (i) opening of the case, (ii) framing of charge and (iii) recording of statement under Section 313 Cr.P.C. If in the opinion of the Trial Court absence of the applicant is deliberate or without sufficient cause, then it shall be open for the Trial Court to treat such default as abuse of liberty of bail and proceed against him in accordance with law.

12. In case, of breach of any of the above conditions, it shall be a ground for cancellation of bail.

13. Identity, status and residence proof of the applicant and sureties be verified by the court concerned before the bonds are accepted.

Order Date :- 15.04.2025 Rohit