Allahabad High Court High Court

Bablu Salmani vs State Of U.P. on 23 June, 2010

Allahabad High Court
Bablu Salmani vs State Of U.P. on 23 June, 2010
Court No. - 32

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 14072 of 2010

Petitioner :- Bablu Salmani
Respondent :- State Of U.P.
Petitioner Counsel :- R.P.Tiwari
Respondent Counsel :- Govt Advocate

Hon'ble Amreshwar Pratap Sahi,J.

Heard learned counsel for the applicant and learned A.G.A. for the State.

Contention raised by the learned counsel for the applicant is that infact
quantity of the alleged recovered substance does not warrant prosecution of
the applicant. Learned counsel for the applicant contents that the applicant has
no criminal antecedents under the N.D.P.S. Act. The bail rejection order
indicates that the Nitrazepam tablets weighing 150 gms have been recovered.
Applicant is behind the bar since 24-4-2010.

Keeping in view the nature of submissions advanced, the applicant is entitled
for bail on furnishing heavy sureties.

Let the applicant Babllu Salamani involved in Case Crime No.835 of 2010
under Sections 8/22 of N.D.P.S. Act Police Station Sahibabad District
Ghaziabad be enlarged on bail on his executing a personal bond and
furnishing two heavy sureties, each in the like amount, to the satisfaction of
the court concerned.

He shall report to the court concerned in the first week of every two months
apart from other dates fixed.

Order Date :- 23.6.2010
skv