Allahabad High Court High Court

Aminullah @ Teliya vs State Of U.P. on 4 August, 2010

Allahabad High Court
Aminullah @ Teliya vs State Of U.P. on 4 August, 2010
Court No. - 52

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 18243 of 2010

Petitioner :- Aminullah @ Teliya
Respondent :- State Of U.P.
Petitioner Counsel :- S.K.Pandey,R.K. Pandey
Respondent Counsel :- Govt Advocate

Hon'ble Arvind Kumar Tripathi,J.

List revised.

This is second bail application in case crime no.2518 of 2008, under section
8/2 N.D.P.S. Act, PS.Kotwali, District Ghazipur. The first bail application
was rejected for non prosecution on 20.4.2010.

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

Learned counsel for the applicant submitted that the applicant was falsely
implicated in the present case. However, the applicant is in jail since
19.10.2008 and he is entitled for bail.

Learned A.G.A. opposed the prayer of bail on the ground that since there is
recovery of 500 gm heroin from possession of the applicant, hence he is not
entitled for bail.

In view of the above, without expressing any opinion on merit, it is not a fit
case for bail and this bail application is accordingly rejected.

However, the trial court is expected to conclude the trial as expeditiously as
possible preferably within a period of six months.

Order Date :- 4.8.2010
Rk