Allahabad High Court High Court

Rinku Rathaur vs State Of U.P. on 6 January, 2010

Allahabad High Court
Rinku Rathaur vs State Of U.P. on 6 January, 2010
Court No. - 48
Case :- CRIMINAL MISC. BAIL APPLICATION No. - 151 of
2010
Petitioner :- Rinku Rathaur
Respondent :- State Of U.P.
Petitioner Counsel :- Ashok Kumar Gupta
Respondent Counsel :- Govt Advocate
Hon'ble Shashi Kant Gupta,J.

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

It  is  contended  by learned  counsel  for the  applicant  that  in  the  present 
case 2 Kg.600 grams of Ganja has been recovered from the possession 
of the applicant. There is no compliance of Section­50 of NDPS Act. The 
prosecution   story   is   not   supported   by   any   independent   witness.   The 
applicant is not involved in any other case under NDPS Act. The applicant 
is in Jail since 22­11­2009 

Keeping   in   view   the   nature   of   the   offence,   evidence,   complicity   of   the 
accused ,severity of punishment and submissions of the learned counsel 
for the parties, I am of the view that the applicant has made out a case for 
bail
Let the applicant Rinku Rathaur involved in Case crime no.621 of 2009 
under section 8/20 NDPS Act , Police Station G.R.P., district Agra Camtt. 
be released on bail on his furnishing a personal bond and two sureties 
each in the like amount to the satisfaction of the Court concerned.

Order Date :- 6.1.2010
IA