Court No. - 49 Case :- CRIMINAL APPEAL No. - 8300 of 2009 Petitioner :- Altaf Babu Respondent :- State Of U.P. Petitioner Counsel :- Rajendra Tiwari Respondent Counsel :- Govt. Advocate Hon'ble Ravindra Singh,J.
Heard learned counsel for the appellant and learned A.G.A.
Admit.
Issue notice
Summon the lower court record at an early date.
It is contended by learned counsel for the appellant that 240 grams
heroin has been recovered from the possession of appellant. There is
non-compliance of mandatory provision of N.D.P.S.Act. The sentence
of five years has been awarded to the appellant, the appellant was on
bail during trial, he has not misused the liberty of bail.
Let the appellant Altaf Babu convicted in S.S.T.No. 109 of 20096 under
Section 8/21 N.D.P.S.Act, P.S. Cantt. District Varanasi 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.
The realization of fine shall remain stayed during the pendency of the
appeal.
Order Date :- 7.1.2010
Su