Court No. - 8 Case :- BAIL No. - 778 of 2010 Petitioner :- Sushil Dixit Respondent :- State Of U.P. Petitioner Counsel :- K.K. Tewari Respondent Counsel :- Govt.Advocate Hon'ble Ashwani Kumar Singh,J.
Counter affidavit is taken on record.
Heard learned counsel for the applicant, the learned Additional
Government Advocate and perused the F.I.R./Recovery Memo and
other relevant papers on record.
Submission of the learned counsel for the applicant is that,as alleged,
smack weighing 100 grams was recovered from the possession of the
applicant, which is below the commercial quantity. He further submits
that the applicant has no previous criminal history, as averred in para
15 of application and the same is not controverted by the State. The
applicant is in jail since 26.6.2009, as averred in para 17 of the
application.
Considering the facts and circumstance of the case, let the applicant be
released on bail in case Crime No.1122 of 2009 u/s 8/21 N.D.P.S. Act
P.S.Kotwali Sitapur 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 :- 3.2.2010
kvg/-