Court No. - 39 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 15883 of 2010 Petitioner :- Rajesh Respondent :- State Of U.P. Petitioner Counsel :- M.C. Tiwari,Kiran Tiwari Respondent Counsel :- Govt. Advocate Hon'ble Arvind Kumar Tripathi,J.
Heard learned counsel for the applicant, learned AGA and perused the record.
Learned counsel for the applicant contended that applicant was falsely
implicated in the present case. A false recovery of 180 gm. intoxicated
powder has been shown from his possession. In fact, he was arrested from his
house. There is no criminal history. However, he is jail since 22.04.2010.
In view of the aforesaid fact without expressing any opinion on merit, let the
applicant Rajesh be released on bail, in Case Crime No. 83 of 2010 under
Sections 21/22 N.D.P.S. Act, P.S. G.R.P. District Aligarh on his furnishing a
personal bond and two sureties each in the like amount to the satisfaction of
the court concerned.
Order Date :- 24.6.2010
Sushma