Allahabad High Court High Court

Vishal Soni vs State Of U.P. on 3 February, 2010

Allahabad High Court
Vishal Soni vs State Of U.P. on 3 February, 2010
Court No. - 8

Case :- BAIL No. - 748 of 2010

Petitioner :- Vishal Soni
Respondent :- State Of U.P.
Petitioner Counsel :- Prashant Kumar,Sarvesh Kumar
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 from the possession of the
accused applicant, 100 grams of diazepam powder was recovered, which is
below the commercial quantity. He further submits that there is no criminal
history of the applicant and he is in jail since 8.11.2009, as averred in paras 6
& 7 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. 662/2009, under Section
21/22 N.D.P.S. Act, P.S. G.R.P. Charbagh, District Lucknow, on his filing a
personal bond and two sureties each in the like amount to the satisfaction of
the court concerned.

Order Date :- 3.2.2010
A