Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 4, Cited by 0]

Allahabad High Court

Deepak Verma @ Namo Verma vs State Of U.P. on 6 August, 2010

Author: Shashi Kant Gupta

Bench: Shashi Kant Gupta

Court No. - 51

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 20792 of 2010

Petitioner :- Deepak Verma @ Namo Verma
Respondent :- State Of U.P.
Petitioner Counsel :- Ramesh Kumar Chaurasia
Respondent Counsel :- Govt. Advocate

Hon'ble Shashi Kant Gupta,J.

Heard learned counsel for the applicant and the learned A.G.A.

It is contended by the learned counsel for the applicant that in the present case, 4.150 Kg. Ganja, which is below the commercial quantity, is alleged to have been recovered from the possession of the applicant. There is no compliance of Section 50 of the N.D.P.S. Act. The prosecution story is not supported by any independent witness. The applicant is not involved in any other case of N.D.P.S. Act. The applicant is in Jail since 30.04.2010.

In view of the facts and circumstances of the case and submissions made by learned counsel for the applicant, and without expressing any opinion on the merits of the case, the applicant is entitled to be released on bail.

Let the applicant Deepak Verma @ Namo Verma involved in Case Crime No. 41 of 2010, under section 8/20 N.D.P.S.Act, P.S. GRP Ballia, District Ballia be released on bail on his furnishing a personal bond and two heavy surety each in the like amount to the satisfaction of the Court concerned with the following conditions:-

(i)The applicant will not tamper with the evidence during the trial.
(ii) The applicant will not pressurise/ intimidate the prosecution witness.
(iii)The applicant will appear before the trial court on the date fixed.
(iv)The applicant shall report to the police station concerned in the first week of each month to show his good conduct and behavior.

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

Order Date :- 6.8.2010 Vinay/v.k.updh.