Allahabad High Court High Court

Belas @ Kanhaiya Sonkar vs State Of U.P. on 25 January, 2010

Allahabad High Court
Belas @ Kanhaiya Sonkar vs State Of U.P. on 25 January, 2010
Court No. - 45

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 35307 of 2009

Petitioner :- Belas @ Kanhaiya Sonkar
Respondent :- State Of U.P.
Petitioner Counsel :- Satya Prakash Singh
Respondent Counsel :- Govt. Advocate

Hon'ble Vijay Kumar Verma,J.

Heard learned counsel for the applicant and learned AGA for the
State.

210 gm. diazapam powder is said to have been recovered from the
applicant’s possession.

The main submission made by learned counsel is that the quantity
of diazapam, which is said to have been recovered from the
applicant’ possession is below commercial quantity.

Next submission made by learned counsel is that no such incident
as alleged had occurred and the applicant has been falsely roped in
this case by the police.

Having considered all the facts and circumstances of the case, but
without expressing any opinion about merit of the case, the
applicant may be released on bail.

Let the applicant Belas @ Kanhaiya Sonkar son of Ram Chandra
Sonkar, be released on bail in case crime No. 843 of 2009, under
section 8/22 N.D.P.S Act, P.S. Bilariyaganj, District Azamgarh, on
his executing a personal bond of Rs. 30,000/- and furnishing two
sureties each in the like amount to the satisfaction of the Court
concerned.

Order Date :- 25.1.2010
sazia