Allahabad High Court High Court

Hanuman Prasad Shukla vs State Of U.P. on 25 January, 2010

Allahabad High Court
Hanuman Prasad Shukla vs State Of U.P. on 25 January, 2010
Court No. - 45

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 35362 of 2009

Petitioner :- Hanuman Prasad Shukla
Respondent :- State Of U.P.
Petitioner Counsel :- Mansoor Ahmad
Respondent Counsel :- Govt. Advocate

Hon'ble Vijay Kumar Verma,J.

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

10 gms, smack is said to have been recovered from the applicant’s possession,
which is below commercial quantity.

The submission made by learned counsel is that no such incident as alleed in
the FIR had occurred and the appplicant has been fasely roped in this case by
the pollice.

Further submission is that compliance of certain sections of the NDPS Act
was not made at the time of alleged recovery.

Having considered the submissions made by the learned counsel and keeping
in view all the facts and circumstances of the case, but without expressing any
opinion about merit, the applicant may be released on bail.

Let the applicant Hanuman Prasad Shukla s/o Ram Chandra Shukla be
released on bail in case crime no. 253 of 2009 under section 21/22 NDPS Act,
P.S. Harbans Mohal, District Kanpur Nagar 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
yachna