Allahabad High Court High Court

Pankaj Kumar Pandey vs State Of U.P. on 15 June, 2010

Allahabad High Court
Pankaj Kumar Pandey vs State Of U.P. on 15 June, 2010
Court No. - 6

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 14906 of 2010

Petitioner :- Pankaj Kumar Pandey
Respondent :- State Of U.P.
Petitioner Counsel :- Ajay Tiwari
Respondent Counsel :- Govt. Advocate

Hon'ble Bala Krishna Narayana,J.

Heard learned counsel for the the applicant and learned AGA.
Learned counsel for the applicant contended that 5.5 grams of Smack is
alleged to have been recovered from the possession of the applicant
which is below the commercial quantity and Section 18/22 of the
N.D.P.S. Act have not been complied with.

It was next submitted that the applicant has no criminal antecedents and
he is in jail since 11-01-2010.

The prayer for bail has been opposed by the learned AGA.
Considering the nature of rival submissions made on behalf of the
parties and the fact that applicant has no criminal antecedents, this
Court is of the view that the applicant is entitled to be enlarged on bail
during the pendency of the trial.

Let the applicant Pankaj Kumar Pandey, S/o Jawahar Lal Pandey
involved in case crime no. 9 of 2010, under Section 18/22 of N.D.P.S.
Act, P.S.- Daraganj, District-Allahabad, be released on bail on his
executing a personal bond and furnishing two sureties each in the like
amount to the satisfaction of the court concerned
subject to the following conditions:-

I. The applicant shall record his attendance before the concerned C.J.M.,
on the 7th day of every month.

II. The applicant shall not tamper with the prosecution evidence.
III. The applicant shall co-operate in the early conclusion of the trial and
will not seek any unnecessary adjournments.
Order Date :- 15.6.2010
RK/-