Allahabad High Court High Court

Jai Prakash @ Raju Yadav vs State Of U.P. on 21 July, 2010

Allahabad High Court
Jai Prakash @ Raju Yadav vs State Of U.P. on 21 July, 2010
Court No. - 28

Case :- BAIL No. - 5388 of 2010

Petitioner :- Jai Prakash @ Raju Yadav
Respondent :- State Of U.P.
Petitioner Counsel :- Suresh Chandra Srivastava
Respondent Counsel :- Govt.Advocate

Hon'ble Shri Kant Tripathi,J.

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

The learned counsel for the applicant submitted that the recovered quantity of
39 gms. intoxicating tablets was less than the commercial quantity and no
public witness was called at the time of the alleged recovery and the recovery
has been planted by the police to falsely implicate the applicant.
There does not appear to be any reasonable ground to believe that the
applicant will temper with the witnesses or abscond, if released on bail.
Keeping in view the nature of the offence, evidence, complicity of the
accused, the severity of the punishment and submissions of the learned
counsel for the applicant and the learned AGA, I am of the view that the
applicant has made out a case for bail.

Let the applicant Jai Prakash @ Raju Yadav involved in case crime No. 283
of 2010 under sections 21/22 of the Narcotic Drugs and Psychotropic
Substances Act
, 1985, P.S. Jaisinghpur, District Sultanpur be released on bail
on his furnishing a personal bond and two sureties each in the like amount to
the satisfaction of the court concerned and also subject to the following
conditions:

1. the applicant will continue to attend the court concerned on the date
fixed;

2. the applicant will not tamper with the witnesses;

3. the applicant will not indulge in any illegal activities during the period
of bail.

In case of breach of any of the above conditions, the trial court will be at
liberty to cancel the bail.

Order Date :- 21.7.2010
MTA