Court No. - 52 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 15441 of 2010 Petitioner :- Anil Kumar Respondent :- State Of U.P. Petitioner Counsel :- Girish Singh Respondent Counsel :- Govt. Advocate Hon'ble Arvind Kumar Tripathi,J.
Heard learned counsel for the applicant, learned AGA and
perused the record.
Learned counsel for the applicant submitted that the applicant
was falsely implicated showing the recovery of 65 gm
Codeine Phospate powder which is below the commercial
quantity. There is no criminal history against the applicant.
However, the applicant is in jail since 6.5.2010.
In view of the above, without expressing opinion on merit, let
the applicant be enlarged on bail on his furnishing a personal
bond with two sureties each in the like amount to the
satisfaction of the court concerned in Case Crime No. 114 of
2010 under Section 21/22 N.D.P.S. Act, PS.Nazirabad,
District Kanpur Nagar.
Order Date :- 21.6.2010
Rk