Court No. - 8 Case :- BAIL No. - 248 of 2010 Petitioner :- Harish Chandra Respondent :- The State Of U.P. Petitioner Counsel :- Sushil Pandey Respondent Counsel :- Govt.Advocate Hon'ble Ashwani Kumar Singh,J.
Heard learned counsel for the applicant, learned A.G.A. and perused the
F.I.R./recovery memo and other relevant papers filed in support of the
bail application.
Learned counsel for the applicant submits that, as alleged, 10 gm. of
smack was recovered from the possession of the accused-applicant,
which is below the commercial quantity. Learned counsel for the
applicant further submits that there is no criminal history of the
accused-applicant and this contention is averred in para 15 of the bail
application. The applicant is in jail since 2.12.2009.
Considering the overall aspects of the matter and without entering into
the merit of the case, I hereby provide that the applicant, Harish
Chandra be released on bail in Case Crime No.2299/2009, under
Sections 8/21 N.D.P.S. Act, P.S. Kotwali, District Sitapur, on his filing
a personal bond and two sureties each in the like amount to the
satisfaction of the court concerned/remand magistrate.
Order Date :- 13.1.2010
Kpy