Allahabad High Court High Court

Amir vs State Of U.P. on 27 January, 2010

Allahabad High Court
Amir vs State Of U.P. on 27 January, 2010
Court No. - 52

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 35607 of 2009

Petitioner :- Amir
Respondent :- State Of U.P.
Petitioner Counsel :- N.K.Singh
Respondent Counsel :- Govt Advocate

Hon'ble Arvind Kumar Tripathi,J.

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

Learned counsel for the applicant submitted that on the basis of false recovery
of diazepam power of 125 gram the applicant has been challaned under the
N.D.P.S.Act. There is no criminal history against the applicant. The recovered
article is below to the commercial quantity.However, the applicant is in jail
since 15.10.2009.

In view of the aforesaid fact without expressing any opinion on merit, let the
applicant Amir be released on bail in case crime No. 651 of 2009 u/s 21/22 of
N.D.P.S. Act, P.S.GRP Kanpur District Kanpur Nagar on his furnishing a
personal bond and two sureties each in the like amount to the satisfaction of
the court concerned.

Order Date :- 27.1.2010
Hsc/