Allahabad High Court High Court

Ram Kumar Sahu @ Pappu vs State Of U.P. on 8 July, 2010

Allahabad High Court
Ram Kumar Sahu @ Pappu vs State Of U.P. on 8 July, 2010
Court No. - 52

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 23950 of 2009

Petitioner :- Ram Kumar Sahu @ Pappu
Respondent :- State Of U.P.
Petitioner Counsel :- D.K. Singh,Umesh Vats
Respondent Counsel :- Govt. Advocate

Hon'ble Arvind Kumar Tripathi,J.

Heard learned counsel for the applicant, learned AGA and

perused the record.

The present criminal misc. bail application has been filed with the

prayer to enlarge the applicant on bail in Case Crime No.37 of

2007, under Section 8/18/20 N.D.P.S. Act, P.S. Barra, District

Kanpur Nagar.

Learned counsel for the applicant submitted that applicant was

falsely implicated in the present case. Even a complaint was

made by wife of applicant to the effect that he was lifted from his

house and subsequently he was falsely implicated in the present

case. In the present case, applicant is in jail since 02.02.2007.

The aforesaid prayer for bail was opposed by learned AGA on

the ground that it appears that there was gang of sale and supply

of contraband goods like charas because huge quantity of

Charas was recovered from the applicant and co-accused. There

was recovery of 7 kg. charas from the applicant and from other

co-accused recovery of charas was 10 kg., 5 kg., and 6 kg. Since

huge quantity was recovered hence there is no question of false
implication of applicant. If he will be released on bail there is

chances of repetition of similar activities. Hence applicant is not

entitled for bail.

In view of aforesaid facts, without expressing any opinion on

merit, it is not a fit case for bail. Accordingly, the application for

bail is rejected.

However, the trial court is expected to conclude the trial as

expeditiously as possible, preferably, within six months

Order Date :- 8.7.2010
Pramod