Court No. - 5 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 15337 of 2010 Petitioner :- Chhotu Yadav @ Shashank Respondent :- State Of U.P. Petitioner Counsel :- Virendra Singh Yadav Respondent Counsel :- Govt. Advocate Hon'ble Ravindra Singh,J.
Heard learned counsel for the applicant and the learned A.G.A. and
perused the record.
It is contended by learned counsel for the applicant that only 75 grams
smack was recovered from the possession of the applicant. The
applicant is not involved in any other case of the NDPS Act. The
recovered smack is below the commercial quantity. There is no public
witness to support the recovery. The applicant is in jail since 23.1.2010.
In view of the facts and circumstances of the case and submissions
made by the learned counsel for the applicant and without expressing
any opinion on the merits of the case the applicant is entitled to be
released on bail.
Let the applicant Chhotu Yadav @ Shashank involved in case crime no.
49 of 2010 under Section 8/21/22 of N.D.P.S.Act, Police Station
Jalalabad, District Shahjahanpur be released on bail on his furnishing a
personal bond and two heavy sureties each in the like amount to the
satisfaction of the Court concerned with the conditions.
• That the applicant shall not tamper with the evidence.
• That he shall report to the court of C.J.M. concerned in the first
week of each month to show his good conduct and behaviour till
conclusion of the trial.
In case of default of any of the above mentioned conditions, the bail
granted to the applicant shall be deemed cancelled and he shall be taken
into custody forthwith.
Order Date :- 18.6.2010
Su