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 8, Cited by 0]

Allahabad High Court

Bauran vs State Of U.P. on 12 December, 2019

Author: Karunesh Singh Pawar

Bench: Karunesh Singh Pawar





HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH
 
 

?Court No. - 27
 

 
Case :- BAIL No. - 11747 of 2019
 

 
Applicant :- Bauran
 
Opposite Party :- State of U.P.
 
Counsel for Applicant :- Vishwanath Singh
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Karunesh Singh Pawar,J.
 

Heard learned counsel for the applicant, learned A.G.A. for the State and perused the record.

As per prosecution case, the applicant is shown to have been arrested on 23.08.2019 by the police and from his personal search 25 grams Morphine is said to have been recovered. Learned counsel for applicant submits that in fact applicant was lifted by the police on 22.08.2019 from his house at about 2 p.m. and due to non fulfillment of illegal demand applicant was threatened for being implicated in any false case. Therefore, application is moved by the wife of the present applicant to the Superintendent of Police Barabanki, copy of the application is on record. Learned counsel for applicant further submits that nothing has been recovered from the possession of the applicant. False recovery of 25 gram Morphine is shown to have been recovered. He further submits that alleged contraband is below commercial. He further submits that mandatory compliance of Section 50 of N.D.P.S. Act has not been followed. As the applicant was not apprised of his right as mandated under Section 50 of N.D.P.S. Act to be searched before the Gazetted Officer or Magistrate. Learned counsel for applicant further submits that compliance of Section 57 of N.D.P.S. Act has also not been done. The provision of Section 37 of N.D.P.S. Act are not attracted in this matter as the recovered quantity is below commercial. Learned counsel for applicant further submits that applicant is in jail since 23.08.2019.

It is lastly submitted that there is no possibility of the applicant of fleeing away from judicial custody or tampering with the witnesses. In case the applicant is enlarged on bail, he shall not misuse the liberty of bail.

Learned A.G.A. opposed the prayer for bail but could not dispute the aforesaid facts as argued by the learned counsel for the applicant.

Considering the facts and circumstances of the case, and also considering the nature of allegations, arguments advanced by learned counsel for the parties, for the period for which he is in jail and without expressing any opinion on merits of the case, I find it to be a fit case for enlarging the applicant on bail.

Let the applicant, Bauran involved in Case Crime No. 193/2019, under Section 8/21 of N.D.P.S. Act, Police Station - Badosarai, District - Barabanki be released on bail on his furnishing a personal bond and two sureties each in the like amount to the satisfaction of the court concerned with the following conditions which are being imposed in the interest of justice:-

(i) The applicant will not tamper with the evidence during the trial.
(ii) The applicant will not pressurize/ intimidate the prosecution witness.
(iii) The applicant shall not directly or indirectly make any inducement, threat or promise to any person acquainted with the facts of the case so as to dissuade him from disclosing such facts to the Court or to any police officer or tamper with the evidence.
(iv) 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.
(v) The applicant shall remain present before the trial court on each date fixed, either personally or through his counsel. In case of his absence, without sufficient cause, the trial court may proceed against him under Section 229-A of the Indian Penal Code.
(vi) 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.

Order Date :- 12.12.2019 Shubhankar