Allahabad High Court High Court

Allauddin Mansuri vs State Of U.P. on 25 June, 2010

Allahabad High Court
Allauddin Mansuri vs State Of U.P. on 25 June, 2010
Court No. - 39

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 15983 of 2010

Petitioner :- Allauddin Mansuri
Respondent :- State Of U.P.
Petitioner Counsel :- S.K. Dwivedi
Respondent Counsel :- Govt. Advocate

Hon'ble Arvind Kumar Tripathi,J.

Heard learned counsel for the applicant, learned A.G.A. for the
State and perused the record.

Learned counsel for the applicant contended that there was no
recovery from the applicant. Recovery of Heroine was shown
from the co-accused. Applicant is challaned under the Gangster
Act. There is no criminal history of the applicant. However, he is
in jail since 15.2.2010. Applicant will not misuse liberty of bail, he
will not repeat such activities, and will not tamper with evidence,
if he is released on bail.

Considering the aforesaid facts, without observation on merit it is a
fit case for bail. Let the applicant namely, Allauddin Mansuri be
released on bail in Case Crime No. 20 of 2010, under section 8/21
N.D.P.S. Act, P.S. Jataha Bazar, District Kushi Nagar on his
furnishing a personal bond with two sureties each in the like
amount to the satisfaction of the Court concerned.

Order Date :- 25.6.2010
S.A.A.Rizvi