Allahabad High Court High Court

Sonu Kahar vs State Of U.P. Thur. Principal … on 28 June, 2010

Allahabad High Court
Sonu Kahar vs State Of U.P. Thur. Principal … on 28 June, 2010
Court No. - 20

Case :- BAIL No. - 4519 of 2010

Petitioner :- Sonu Kahar
Respondent :- State Of U.P. Thur. Principal Secy. Home Civil Secretriate,
Petitioner Counsel :- Arjun Singh Somvanshi
Respondent Counsel :- Govt. Advocate

Hon'ble Raj Mani Chauhan,J.

Learned counsel for the applicant files rejoinder affidavit, which is taken on
record.

Heard learned counsel for the applicant and learned A.G.A. for the State.
The accused-applicant Sonu Kahar is involved and detained in Case Crime
No. 110 of 2010, under Sections 8/21/22 N.D.P.S. Act, from Police Station
Charbagh (G.R.P), District Lucknow.

The submission of learned counsel for the applicant is that the accused
applicant is said to have been found in possession of 135 grams Diazapam
powder which is below the commercial limit as prescribed under the NDPS
Act. In fact, nothing had been recovered from the possession of accused
applicant. The accused applicant has been challaned under Sections 41/411
I.P.C. too in which he has already been ordered to be released on bail. He,
therefore, also deserves to be released on bail.
Learned A.G.A opposed the bail application.

Considered the submissions of the learned counsel for the applicant and the
learned Additional Government Advocate. Keeping in view the facts and
circumstances of the case, without expressing any opinion on the merits of the
case, accused applicant may be released on bail.
Let applicant Sonu Kahar be released on bail in aforesaid case crime number
on his furnishing a personal bond with two sureties each in the like amount to
the satisfaction of the court concerned
Order Date :- 28.6.2010
Renu