Court No. - 6 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 14937 of 2010 Petitioner :- Lal Ji Respondent :- State Of U.P. Petitioner Counsel :- Ravi Sahu Respondent Counsel :- Govt. Advocate Hon'ble Bala Krishna Narayana,J.
Heard learned counsel for the applicant and the learned AGA appearing on
behalf of State.
It has been contended by learned counsel for the appliant that 60 gram of
Diazepam powder has been recovered from the applicant which is below the
commercial quantity. It is next contended that the applicant has no criminal
history and is in Jail since 22.4.2010. Thus the applicant is entitled to be
enlarged on bail.
The prayer for bail has been vehemently opposed by the learned A.G.A.
Considering the the nature of submissions made on behalf of the applicant and
the fact that the applicant has no criminal history, this court is of the view that
the applicant is entitled to be enlarged on bail.
Let the applicant Lal Ji involved in case crime no.108 of 2010 under Section
21/22 NDPS Act P.S. Babupurwa , District Kanpur Nagar, be released on bail
on his executing a personal bond and furnishing two sureties each in the like
amount to the satisfaction of the court concerned subject to the following
conditions:-
i. The applicant shall record his attendance before the concerned
C.J.M. on the 7th day of every month.
ii. The applicant shall not tamper with the prosecution evidence.
iii. The applicant shall co-operate in the early conclusion of the trial
and will not seek any unnecessary adjournments.
Order Date :- 15.6.2010
cps