Court No. - 52 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 22478 of 2009 Petitioner :- Lala @ Bal Kishn Savita Respondent :- State Of U.P. Petitioner Counsel :- Raj Kamal Tripathi Respondent Counsel :- Govt. Advocate Hon'ble Arvind Kumar Tripathi,J.
In this application the applicant Lala @ Bal Kishan Savita prays for his
released on bail in Case Crime No. 162 of 2009 under section 18/20 NDPS
Act P.S. Akbarpur District Kanpur Dehat during pendency of the trial before
the court below.
List revised. None is present for the applicant.
Heard learned AGA and perused the record.
According to the prosecution case there was a recovery of 1 kg and 400 gm
charas was recovered from the possession of the applicant which was above
commercial quantity.
Learned AGA pointed out that there is a criminal history against the
applicant;
1. Case Crime No. 155 of 2002 under section 396 IPC P.S. Rura Disteict
Kanpur Dehat.
2. Case Crime No. 157 of 2002 under sections 307, 147, 148, 149 IPC P.S.
Rura District Kanpur Dehat.
3. Case Crime No. 360 of 2002 under section 25 Arms Act P.S. Rura District
Kanpur Dehat.
4. Case Crime No. 188 of 2007 under section 110 Cr.P.C. P.S. Rura District
Kanpur Dehat.
In view of the above, I find that it is not a fit case for bail.
Accordingly the present application is hereby rejected. However, trial court is
expected to conclude the trial if it is still pending, without unnecessary delay
and unnecessary adjournment.
Office to communicate this order to the court concerned.
Order Date :- 3.7.2010
Gss