Allahabad High Court High Court

Vishwanath vs State Of U.P. on 16 July, 2010

Allahabad High Court
Vishwanath vs State Of U.P. on 16 July, 2010
Court No. - 28

Case :- BAIL No. - 5303 of 2010

Petitioner :- Vishwanath
Respondent :- State Of U.P.
Petitioner Counsel :- S.G. Singh,Anuj Pandey
Respondent Counsel :- Govt. Advocate

Hon'ble Shri Kant Tripathi,J.

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

The learned counsel for the applicant submitted that the recovered quantity of
smack and Opium recovered from the possession of the applicant was less
than the commercial quantity and no public witness was called at the time of
the alleged recovery and the recovery has been planted by the police to falsely
implicate the applicant.

There does not appear to be any reasonable ground to believe that the
applicant will temper with the witnesses or abscond, if released on bail.
Keeping in view the nature of the offence, evidence, complicity of the
accused, the severity of the punishment and submissions of the learned
counsel for the applicant and the learned AGA, I am of the view that the
applicant has made out a case for bail.

Let the applicant Vishwanath involved in case crime No. 95 of 2010 under
sections 8/18/21 of the Narcotic Drugs and Psychotropic Substances Act,
1985 P.S. Patranga district Faizabad be released on bail on his furnishing a
personal bond and two sureties each in the like amount to the satisfaction of
the court concerned and also subject to the following conditions:

1. the applicant will continue to attend the court concerned on the date
fixed;

2. the applicant will not tamper with the witnesses;

3. the applicant will not indulge in any illegal activities during the period
of bail.

In case of breach of any of the above conditions, the trial court will be at
liberty to cancel the bail.

Order Date :- 16.7.2010
MTA