Allahabad High Court High Court

Abhay Verma vs State Of U.P. on 4 February, 2010

Allahabad High Court
Abhay Verma vs State Of U.P. on 4 February, 2010
Court No. - 48

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 475 of 2010

Petitioner :- Abhay Verma
Respondent :- State Of U.P.
Petitioner Counsel :- R. C. Yadav,Shivnath Singh Yadav
Respondent Counsel :- Govt Advocate

Hon'ble Surendra Singh,J.

Heard learned counsel for the applicant and learned A.G.A. and
perused the material placed on record.

Applicant-Abhay Verma seeks bail in Case Crime No. 784 of 2009
under Sections 21/22 of N.D.P.S. Act, Police Station G.R.P. Kanpur
Nagar, District Kanpur Nagar.

Submissions have been made on behalf of the applicant that 180
grams of intoxicating powder (diazepam powder) is alleged to have
been recovered from the possession of the applicant which is below
the commercial quantity. He has also submitted that applicant is in jail
since 2.12.2009 and the trial has not commenced which is likely to
take sometime to conclude.

The bail is, however, opposed by the learned A.G.A.
The points pertaining to nature of accusation, severity of punishment,
reasonable apprehension of tampering the witnesses, prima facie,
satisfaction regarding proposed evidence and genuineness of the
prosecution case were duly considered.

Considering totality of circumstances of the case, I consider it a fit
case to enlarge the applicant on bail.

Without expressing any opinion on the merits of the case, let the
applicant-Abhay Verma involved in aforesaid crime be released on
bail on his furnishing a personal bond of Rs. 25,000/- and two
sureties each in the like amount to the satisfaction of the court
concerned.

Order Date :- 4.2.2010
MN/-