Court No. - 18 Case :- CRIMINAL APPEAL No. - 1871 of 2010 Petitioner :- Sultan Respondent :- State Of U.P. Petitioner Counsel :- Akhter Abbas,Syed Ahsan Abbas Respondent Counsel :- Govt. Advocate Hon'ble S.N.H. Zaidi,J.
Heard.
Admit.
Record of the lower court be called for.
The appellant has been convicted and sentenced to four years R.I. and fine of
Rs. 10,000/- under section 8/21of the N.D.P.S. Act.
The submission of the learned counsel for the appellant is that the quantity of
recovered substance is much less than the commercial quantity. The appellant
was on bail during the trial and there is nothing on record to show that he has
misused the liberty of bail.
Considering the circumstances of the case, the appellant is admitted to bail
during the pendency of appeal.
Let appellant Sultan convicted and sentenced in Criminal Trial No. 22 of 2003
by Additional Sessions Judge, Court no. 9, Barabanki, be enlarged on bail on
his executing a personal bond and furnishing two sureties each in the like
amount to the satisfaction of the Court concerned.
Realization of fine shall remain stayed provided the appellant deposits half of
the amount of fine within one month from the date of his release.
List after the record is received.
Order Date :- 15.7.2010
Rizvi