Court No. - 52 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 9000 of 2009 Petitioner :- Onkar Nath Tiwari Respondent :- State Of U.P. Petitioner Counsel :- Ramesh Chandra Gupta -Ii Respondent Counsel :- Govt. Advocate Hon'ble Arvind Kumar Tripathi,J.
List revised. Except learned A.G.A. none appears to press
this case.
This is second bail application in Case Crime No.116 of 2006
under Section 18/20 N.D.P.S. Act, PS. Kalyanpur, District
Fatehpur. First bail application was rejected on 10.1.2008 by
Hon.G.P.Srivastava,J (now retired). There was recovery of 8
kg. charas from the tank of the scooter of the applicant.
Instead of filling tank of the scooter with petrol it was filled
with charas, hence there is no new ground for bail.
In view of the above, without expressing any opinion on
merit, it is not a fit case for bail and this bail application is
accordingly rejected.
However, if the trial is still pending, the trial is expected to
conclude the trial as expeditiously as possible preferably
within a period of four months.
30.7.2010
RK