Court No. - 52 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 19508 of 2009 Petitioner :- Nirmal Netuwa Respondent :- State Of U.P. Petitioner Counsel :- Rajeev Chaddha,A.A. Khan Respondent Counsel :- Govt. Advocate Hon'ble Arvind Kumar Tripathi,J.
List revised. No one is present on behalf of applicant to press present bail
application.
Heard learned learned AGA for the State and perused the record.
The present criminal misc. bail application has been filed with the prayer to
enlarge the applicant on bail in Case Crime No.987 of 2008, under Section
8/20 N.D.P.S. Act, P.S. Thoothibari, District Maharajganj.
The applicant was challaned showing recovery of 4 kg. and 400 gm. Charas.
The aforesaid prayer for bail was opposed by learned AGA on the ground that
there was huge recovery of Charas hence applicant is not entitled for bail.
In view of aforesaid facts, there is no good ground to release the applicant on
bail.
Accordingly, application for bail is rejected.
However, if the trial is still pending, the trial court is expected to conclude the
trial as expeditiously as possible without unreasonable delay and unnecessary
adjournment to either of the parties.
Office to communicate this order to the court concerned.
Order Date :- 29.7.2010
Pramod