Allahabad High Court High Court

Bhoopendra vs State Of U.P. on 21 June, 2010

Allahabad High Court
Bhoopendra vs State Of U.P. on 21 June, 2010
Court No. - 35

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 15597 of 2010

Petitioner :- Bhoopendra
Respondent :- State Of U.P.
Petitioner Counsel :- Y.D. Mishra,Manoj Kumar Mishra
Respondent Counsel :- Govt. Advocate

Hon'ble Rajesh Chandra,J.

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

215 grams of toxic powder was recovered from the possession of accused
applicant.

Learned counsel for the applicant argued that no chemical examination report
has been filed and it is not known as to what substance was allegedly
recovered from him.

Learned AGA conceded that the report of chemical examiner has not been
received.

In view of the above it is not ascertainable that the recovered article is a
narcotics drug or psychotropic substance.

Looking to the entire facts and circumstances of the case, I feel that a case of
bail is made out.

Let accused applicant Bhoopendra be released on bail in case crime No.42 of
2010 under Section 21/22 of N.D.P.S. Act of P.S. G.R.P., District Aligarh on
his executing a personal bond and furnishing two sureties each in the like
amount to the satisfaction of the Court concerned.

Order Date :- 21.6.2010
P