Court No. - 33 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 16265 of 2010 Petitioner :- Iqbal Respondent :- State Of U.P Petitioner Counsel :- Sanjay Srivastava 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.
150 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 of
alleged arrest and recovery. 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, Iqbal involved in Case Crime No. 278
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 :- 30.6.2010
S.A.A.Rizvi