Court No. - 51 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 17187 of 2010 Petitioner :- Bachchu Alias Rama Shanker Respondent :- State Of U.P. Petitioner Counsel :- Ramanuj Yadav Respondent Counsel :- Govt Advocate Hon'ble Shashi Kant Gupta,J.
Heard learned counsel for the applicant and the learned A.G.A.
It is contended by learned counsel for the applicant that in the present case,
1.5 Kg. Ganja, which is below the commercial quantity, is alleged to have
been recovered from the possession of the applicant. There is no compliance
of Section 50 of the N.D.P.S. Act. The prosecution story is not supported by
any independent witness. He further submits that except one case, in which
the applicant has already been released on bail, he is not involved in any other
case of N.D.P.S. Act. and there is no chance of his fleeing away from the
judicial process or tampering with the prosecution evidence. The applicant is
in jail since 5.5.2010.
In view of the facts and circumstances of the case and submissions made by
learned counsel for the applicant, and without expressing any opinion on the
merits of the case, the applicant is entitled to be released on bail.
Let the applicant Bachchu Alias Rama Shanker involved in Case Crime No.
836 of 2010 under section 18/20 N.D.P.S.Act, P.S. Kotwali, Mahoba, District
Mahoba be released on bail on his furnishing a personal bond and two heavy
surety each in the like amount to the satisfaction of the Court concerned with
the following conditions:-
(i)The applicant will not tamper with the evidence during the trial.
(ii) The applicant will not pressurise/ intimidate the prosecution witness.
(iii)The applicant will appear before the trial court on the date fixed.
(iv)The applicant shall report to the police station concerned in the first week
of each month to show his good conduct and behavior.
In case of breach of any of the above conditions , the court below shall be at
liberty to cancel the bail.
Order Date :- 8.7.2010
vinay