Allahabad High Court High Court

Shukbeer vs State Of U.P. on 23 June, 2010

Allahabad High Court
Shukbeer vs State Of U.P. on 23 June, 2010
Court No. - 39

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 15741 of 2010

Petitioner :- Shukbeer
Respondent :- State Of U.P.
Petitioner Counsel :- J.M. Nasir
Respondent Counsel :- Govt Advocate

Hon'ble Arvind Kumar Tripathi,J.

Heard learned counsel for the applicant, learned AGA and
perused the record.

Learned counsel for the applicant submitted that showing the
recovery of 12.5gm brown sugar the applicant was falsely implicated
in the present case. There is no mandatory compliance of N.D.P.S. Act.
There is no criminal history against the applicant. He further contended
that the applicant will not misuse the liberty of bail and will not indulge
into such activity, if he is released on bail. However, the applicant

is in jail since 18.4.2010.

In view of the above, without expressing opinion on merit, let
the applicant Sukhbeer be enlarged on bail on his furnishing a
personal bond with two sureties each in the like amount to the
satisfaction of the court concerned in Case Crime No. 196/10
under section 18/20 N.D.P.S. Act, PS. District Meerut.

Order Date :- 23.6.2010
Rk