Allahabad High Court High Court

Harendra Singh vs State Of U.P. on 6 January, 2010

Allahabad High Court
Harendra Singh vs State Of U.P. on 6 January, 2010
Court No. - 52

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 25566 of 2009

Petitioner :- Harendra Singh
Respondent :- State Of U.P.
Petitioner Counsel :- Akhilesh Srivastava
Respondent Counsel :- Govt. Advocate

Hon'ble Arvind Kumar Tripathi,J.

Heard learned counsel for the applicant, learned AGA and perused the record.

Counter affidavit and rejoinder affidavit filed today taken on record.

Learned counsel for the applicant submitted that there was allegation of
recovery of Heroin from the possession of the applicant. However, as per
chemical examination report it was found that the sample contained Sodium
Thiosulphate which was not covered under the N.D.P.S. Act. In the second
sample report was regarding Nitrazepam which was about 350 gram that was
less than commercial quantity of 500 gram. Co-accused Ajay Kumar and
Ketan have already been released on bail by the Court. The applicnat is in jail
since 25.7.2009.

In view of the aforesaid fact, the present bail application is allowed.

Without observation on merit, let the applicant Harendra Singh be released on
bail, in case crime no. 377 of 2009, under Sections 18/20/21 of N.D.P.S. Act,
P.S. Civil Lines, District Aligarh, on his furnishing a personal bond and two
sureties each in the like amount to the satisfaction of the Court concerned.

Order Date :- 6.1.2010
Manoj