Court No. - 8 Case :- BAIL No. - 657 of 2010 Petitioner :- Nadeem Respondent :- State Of U.P. Petitioner Counsel :- Anil Kumar Pandey Respondent Counsel :- Govt. Advocate Hon'ble Ashwani Kumar Singh,J.
Counter and rejoinder affidavits are taken on record.
Heard learned counsel for the applicant, the learned Additional
Government Advocate and perused the F.I.R./Recovery Memo and
other relevant papers on record.
Submission of the learned counsel for the applicant is that,as alleged,
morphine weighing 200 grams was recovered from the possession of
the applicant, which is below the commercial quantity. He further
submits that the applicant has no previous criminal history, as averred in
para 22 of application and the same is not controverted by the State.
The applicant is in jail since 2.10.2009, as averred in para 23 of the
application.
Considering the facts and circumstance of the case, let the applicant be
released on bail in case Crime No.706/2009 u/s 8/21/27A N.D.P.S. Act
P.S.Zaidpur District Barabanki on his filing a personal bond and two
sureties each in the like amount to the satisfaction of the court
concerned/remand Magistrate.
Order Date :- 1.2.2010
kvg/-