Allahabad High Court High Court

Niraj Singh vs State Of U.P. on 25 June, 2010

Allahabad High Court
Niraj Singh vs State Of U.P. on 25 June, 2010
Court No. - 39

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 16032 of 2010

Petitioner :- Niraj Singh
Respondent :- State Of U.P.
Petitioner Counsel :- Jai Raj Singh Tomar,Kavita Tomar
Respondent Counsel :- Govt. Advocate

Hon'ble Arvind Kumar Tripathi,J.

Heard learned counsel for the applicant, learned AGA for the State and
perused the record.

Learned counsel for the applicant submitted that showing recovery of 7
kg. Ganga applicant was falsely implicated in the present case. There
is no compliance of mandatory provision of N.D.P.S. Act in the present
case and there is no independent witness. There is no criminal history of
applicant before the present case. He further submitted that applicant
will not misuse the liberty of bail, will cooperate with the trial and he
will not indulge in any such activities if he is released on bail. In the
present case, the applicant is in jail since 1.4.2010.

In view of the above, without expressing any opinion on merit, let the
applicant Niraj Singh be enlarged on bail on his furnishing a personal
bond with two sureties each in the like amount to the satisfaction of
court concerned in Case Crime No.97 of 2010, under Section 18/20
N.D. P.S. Act, P.S. Babu Purwa, District Kanpur Nagar.
Order Date :- 25.6.2010
Pramod