Allahabad High Court High Court

Sabir vs State Of U.P. on 29 January, 2010

Allahabad High Court
Sabir vs State Of U.P. on 29 January, 2010
Court No. - 8

Case :- BAIL No. - 560 of 2010

Petitioner :- Sabir
Respondent :- State Of U.P.
Petitioner Counsel :- K.K Tewari
Respondent Counsel :- Govt. Advocate

Hon'ble Ashwani Kumar Singh,J.

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

The learned counsel for the applicant submits that smack recovered from the
possession of the applicant is 40 grams, which is below the commercial
quantity. He further submits that there is no criminal history of the applicant
and he is in jail since 4.11.2009, as averred in paras 17 & 19 of the bail
application, which is not controverted by the State.
Considering the overall aspects of the matter, I hereby provide that the
applicant be released on bail in Case Crime No. 1066/2009, under Section
8/21 N.D.P.S. Act, P.S. Mehmudabad, District Sitapur, on his filing a
personal bond and two sureties each in the like amount to the satisfaction of
the court concerned.

Order Date :- 29.1.2010
A