Allahabad High Court High Court

Monil Sharma vs State Of U.P. on 16 June, 2010

Allahabad High Court
Monil Sharma vs State Of U.P. on 16 June, 2010
Court No. - 7

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 15177 of 2010

Petitioner :- Monil Sharma
Respondent :- State Of U.P.
Petitioner Counsel :- Sanjay Kumar
Respondent Counsel :- Govt. Advocate

Hon'ble Mrs. Poonam Srivastava, J.

Heard learned counsel for the applicant and learned A.G.A. on behalf of the
State.

The applicant is in jail since 25.4.2010 in connection with an offence under
Section 8/20 N.D.P.S. Act. Recovery of 200 grams Charas is alleged to be
recovered from the possession of the applicant, which is less than the
commercial quantity. According to the learned AGA, there is no criminal
history of the applicant under the N.D.P.S. Act.

Taking into consideration the facts and circumstances of the case and without
expressing any opinion on merits, bail application is allowed.

Let the applicant Monil Sharma son of Hariom Sharma involved in Case
Crime No. 1027 of 2010, under Section 8/20 N.D.P.S. Act, P.S. Gajraula,
District J. P. Nagar, be released on bail on executing a personal bond and
furnishing two sureties each in the like amount to the satisfaction of the court
concerned.

Order Date :- 16.6.2010
vinay