Court No. - 33 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 16173 of 2010 Petitioner :- Muqeem Respondent :- State Of U.P. Petitioner Counsel :- S.D.S. Jadaun Respondent Counsel :- Govt. Advocate Hon'ble S.C. Agarwal,J.
Heard learned counsel for the applicant, learned A.G.A. for the
State and perused the record.
200 gram Diazapam powder and 10 tablets of Diazapam are
alleged to have been recovered from possession of the applicant,
which is below commercial quantity. There is no public witness. It
is submitted by the learned counsel for the applicant that applicant
has been falsely implicated in the present case by the police.
Considering the facts and circumstances of the case, without
expressing any opinion on merits of the case, I find it to be a fit
case for bail.
Let the applicant namely, Muqeem involved in Case Crime No.
281 of 2010, under Sections 21/22 N.D.P.S. Act, P.S. G.R.P.,
District Kanpur Nagar be released on bail on his furnishing a
personal bond with two sureties each in the like amount to the
satisfaction of the Court concerned.
Order Date :- 29.6.2010
S.A.A.Rizvi