Allahabad High Court High Court

Ravi vs State Of U.P. on 11 January, 2010

Allahabad High Court
Ravi vs State Of U.P. on 11 January, 2010
Court No. - 51

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 890 of 2010

Petitioner :- Ravi
Respondent :- State Of U.P.
Petitioner Counsel :- R. O. V. S. Chauhan,S. O. V. S. Chauhan
Respondent Counsel :- Govt Advocate

Hon'ble Shashi Kant Gupta,J.

Learned counsel for the applicant is permitted to make necessary correction in
the bail application.

Heard learned counsel for the applicant and the learned A.G.A.

It is contended by learned counsel for the applicant that in the present case,
125 gram Diazapam powder, which is below the commercial quantity, is
alleged to have been recovered from the possession of the applicant. There is
no compliance of Section 50 of the N.D.P.S. Act. The prosecution story is not
supported by any independent witness. The applicant is not involved in any
other case of N.D.P.S. Act. The applicant is in Jail since 30.11.2009.

In view of the facts and circumstances of the case and submissions made by
learned counsel for the applicant, and without expressing any opinion on the
merits of the case, the applicant is entitled to be released on bail.

Let the applicant Ravi involved in Case Crime No. 193 of 2009, under section
21/22 N.D.P.S.Act, P.S. G.R.P., District Etawah be released on bail on his
furnishing a personal bond and two heavy surety each in the like amount to
the satisfaction of the Court concerned with the following conditions:-

(i)The applicant will not tamper with the evidence during the trial.

(ii) The applicant will not pressurise/ intimidate the prosecution witness.

(iii)The applicant will appear before the trial court on the date fixed.

(iv)The applicant shall report to the police station concerned in the first week
of each month to show his good conduct and behavior.

In case of breach of any of the above conditions , the court below shall be at
liberty to cancel the bail.

Order Date :- 11.1.2010
Vinay/S