Allahabad High Court High Court

Rajendra Lodh vs State Of U.P. on 29 January, 2010

Allahabad High Court
Rajendra Lodh vs State Of U.P. on 29 January, 2010
Court No. - 52

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 35651 of 2009

Petitioner :- Rajendra Lodh
Respondent :- State Of U.P.
Petitioner Counsel :- Satya Dheer Singh Jadaun,Smt.Sushila Jadaun
Respondent Counsel :- Govt Advocate

Hon'ble Arvind Kumar Tripathi,J.

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

Learned counsel for the applicant submitted that in fact the applicant was
lifted from his house, regarding which a telegram was sent by the mother of
the applicant. Subsequently, the applicant was implicated on the basis of
alleged recovery of 270 gram Charas. There was no other case registered
against the applicant under the N.D.P.S. Act. However, the applicant is in jail
since 22.11.2009. This fact has not been denied by learned AGA.
In view of the aforesaid fact without expressing any opinion on merit, let the
appellant Rajendra Lodh be released on bail, in case crime no. 337 of 2009,
under Section 18/20 N.D.P.S. Act, P.S. Philkhana, District-Kanpur Nagar, on
his furnishing a personal bond and two sureties each in the like amount to the
satisfaction of the court concerned.

Order Date :- 29.1.2010
Manoj