Court No. - 52 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 21880 of 2009 Petitioner :- Ram Kishore Respondent :- State Of U.P. Petitioner Counsel :- Kameshwar Singh Respondent Counsel :- Govt. Advocate Hon'ble Arvind Kumar Tripathi,J.
Heard learned counsel for the applicant and learned AGA and counter
affidavit filed is taken on record.
Counsel for the applicant submitted that on the basis of the false recovery of
01:100 ( one kg. hundred gm.) Charas, the applicant was challaned under
Section 18/20 of N.D.P.S. Act, at Police Station Kotwali Nagar, District –
Banda. The applicant was arrested along with co-accused Ramdas Kori,
however , from possession of both person 1:100 ( one kg. hundred gm. )
Charas was shown. The prayer of the co-accused for release on bail was
allowed by this court on 21/01/2010 in Criminal Misc. Bail Application No.
34498/08.
The counter affidavit filed and taken on record. There is no criminal history of
the applicant, however, the applicant is in jail since 29/08/2008.
In view of the fact without observation on merit, let the applicant Ram
Kishore, be released on bail on his furnishing personal bond and two sureties
of the like amount to the satisfactioin of the Court concerned in Case Crime
No. 814 of 2008, Special case No. 71/08, under Section 18/20 N.D.P.S. Act,
Police Station- Kotwali Nagar, District – Banda.
Order Date :- 4.2.2010
naresh/