Allahabad High Court High Court

Mohan Lodh vs State Of U.P. on 5 January, 2010

Allahabad High Court
Mohan Lodh vs State Of U.P. on 5 January, 2010
Court No. - 49

Case :- CRIMINAL APPEAL No. - 6424 of 2009

Petitioner :- Mohan Lodh
Respondent :- State Of U.P.
Petitioner Counsel :- P.K. Pandey
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

Heard the learned counsel for the appellant, the learned A.G.A. and perused
the record.

It is contended by the learned counsel for the appellant that in this case
according to the prosecution version only 10 gram smack has been recovered
from the possession of the appellant. There is non compliance of the
mandatory provisions of the Act, maximum sentence of 5 years have been
awarded, the appellant was on bail during the pendency of the trial, he has not
misused the liberty of bail.

Let the appellant Mohan Lodh convicted in S.T. No. 43 of 2001 under
Sections 8/20-B (11) H and section 27 A of N.D.P.S. Act P.S. Sonauli District
Maharajganj be released on bail on his furnishing a personal bond and two
sureties each in the like amount to the satisfaction of the Court concerned.

The realization of fine shall remain stayed during the pendency of the appeal.

Order Date :- 5.1.2010
N.A.