Allahabad High Court High Court

Smt. Guddi vs State Of U.P. on 4 February, 2010

Allahabad High Court
Smt. Guddi vs State Of U.P. on 4 February, 2010
Court No. - 49

Case :- CRIMINAL APPEAL No. - 571 of 2010

Petitioner :- Smt. Guddi
Respondent :- State Of U.P.
Petitioner Counsel :- Rajiv Kumar Saini
Respondent Counsel :- Govt. Advocate

Hon'ble Rajesh Dayal Khare,J.

Heard learned counsel for the appellant and learned A.G.A.

The present criminal appeal has been filed against the Judgement and order of
conviction dated 18.01.2010 passed by Additional Sessions Judge-I/Fast
Track Court No. 3, Saharanpur in S.T. No. 163 of 2006 (State v Smt. Guddi)
arising out of Case Crime No. 369 of 2006 68 of 1996 whereby sentencing the
appellant under Section 15 of N.D.P.S. Act to undergo for rigorous
imprisonment of one year and fine of Rs. 10,000/- .

It is contended that 5 kg of Doda powder has been recovered from the
possession of the appellant and there is no compliance of mandatory
provisions of the N.D.P.S. Act. It is further contended that the appellant was
on bail during the pendency of the trial and she has not misused the liberty of
bail.

Considering the facts and circumstances of the case, let the appellant Smt.
Guddi be released on bail on her furnishing a personal bond and two local
sureties each in the like amount to the satisfaction of the Court concerned
below in S.T. No. 163 of 2006

Realization of fine, shall remain stayed during the pendency of the present
appeal.

Order Date :- 4.2.2010
shailesh