Allahabad High Court High Court

Juber vs State Of U.P. on 30 June, 2010

Allahabad High Court
Juber vs State Of U.P. on 30 June, 2010
Court No. - 20

Case :- BAIL No. - 4862 of 2010

Petitioner :- Juber
Respondent :- State Of U.P.
Petitioner Counsel :- A.K. Awasthi
Respondent Counsel :- Govt. Advocate

Hon'ble Raj Mani Chauhan,J.

Heard learned counsel for the applicant and learned A.G.A. for the State.
The accused-applicant Juber is involved and detained in Case Crime No. 130
of 2010, under Section 8/18/21 N.D.P.S Act, from Police Station Rampur
Mathura, District Sitapur.

The submission of learned counsel for the applicant is that the accused
applicant is said to have been found in possession of 15 grams Morphine,
which is non commercial quantity. The sample of the recovered Morphine
was sent to Forensic Science Laboratory. The report is still awaited. The
actual quantity of morphine has not been reported so far which may be small
quantity too. Therefore, the present accused applicant deserves to be released
on bail.

Learned A.G.A opposed the bail application.

Considered the submissions of the learned counsel for the applicant and the
learned Additional Government Advocate. Keeping in view the totality of the
facts and circumstances of the case as well as the recovered quantity of
Morphine, without expressing any opinion on the merits of the case, accused
applicant may be released on bail.

Let applicant Juber be released on bail in aforesaid case crime number on his
furnishing a personal bond with two sureties each in the like amount to the
satisfaction of the court concerned.

Order Date :- 30.6.2010
Renu