Court No. - 8 Case :- BAIL No. - 8244 of 2009 Petitioner :- Mintu Singh @ Brij Naresh Singh Respondent :- State Of U.P. Petitioner Counsel :- S.S. Chaubey 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, 700 gm. of charas
was recovered from the possession of the accused-applicant, which is below
the commercial quantity. Learned counsel for the applicant further submits
that the applicant has no criminal history of any case under the N.D.P.S. Act,
as averred in para 12 of the rejoinder affidavit. The applicant is in jail since
29.10.2009, as averred in para 29 of the bail application.
Considering the overall aspects of the matter and without entering into the
merit of the case, I hereby provide that the applicant, Mintu Singh alias Brij
Naresh Singh be released on bail in Case Crime No.1188/2009, under
Sections 8/20 N.D.P.S. Act, P.S. Kotwali Dehat, District Bahraich, 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 :- 12.1.2010
Kpy