Allahabad High Court High Court

Shamim vs State Of U.P. on 2 February, 2010

Allahabad High Court
Shamim vs State Of U.P. on 2 February, 2010
Court No. - 8

Case :- BAIL No. - 719 of 2010

Petitioner :- Shamim
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, as alleged, 40 grams of
smack was recovered from the possession of the applicant, which is below the
commercial quantity. He further submits that after being arrested in the
present case, a case of firing on police party, was also registered along with
the present case. He further submits that there is no criminal history of the
applicant and he is in jail since 4.11.2009, as averred in para 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.1068/2009, 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/remand Magistrate.

Order Date :- 2.2.2010
A