Allahabad High Court High Court

Prem vs State Of U.P. on 5 January, 2010

Allahabad High Court
Prem vs State Of U.P. on 5 January, 2010
Court No. - 8

Case :- BAIL No. - 7196 of 2009

Petitioner :- Prem
Respondent :- State Of U.P.
Petitioner Counsel :- A. Rafique
Respondent Counsel :- Govt.Advocate

Hon'ble Ashwani Kumar Singh,J.

Heard learned counsel for the applicant, learned A.G.A. and perused the entire
record of the case.

The learned counsel for the applicant submits that the smack recovered from
the possession of the applicant is 10 grams, which is below the commercial
quantity. He further submits that there is no criminal history of the applicant
and he is in jail since 10.8.2009, as averred in paras 15 and 19 of the bail
application, which is not controverted by the State.
Considering the overall aspects of the matter, I hereby provide that the
applicant be released on bail in Case Crime No.1450/2009, under Section 8/21
N.D.P.S. Act, P.S. Kotwali-Sitapur, District Sitapur, on his filing a personal
bond and two sureties each in the like amount to the satisfaction of the court
concerned.

Order Date :- 5.1.2010
A