Patna High Court – Orders
Sarfaraz Ansari @ Md. Sarfaraz … vs The Union Of India on 1 August, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellanious No.25484 of 2011
Sarfaraz Ansari @ Md. Sarfaraz Ansari, Son of Aftab Ansari @ Abtrab
Ansari, permanent Address Village-Kadirpur, P.O.+P.S. Nagra Bazar,
District-Chapra, Bihar, Temporary Address: 16 Moulana Azad Rd, Koila
Sadak, P.S. Budge Budge-24 Parganas West Bengal (Driver of the Tank
Lorry No. WB19A-1157). .....Petitioner.
Versus
The Union of India .....Opposite Party.
For the Petitioner : Mr. Pramod Ranjan, Advocate.
For the State : APP.
----------------------------------
02/ 01.08.2011 Heard learned Counsel for the
petitioner and learned Counsel for the State.
The petitioner is accused of the
case which has been registered under Sections
20, 23 and 24 of the Narcotic Drugs and
Psychotropic Substances Act. He was driver of
the vehicle from which 520 Kgs. of Ganja were
recovered.
Considering the huge quantity of
recovery, I am not inclined to grant bail to
the above named petitioner. Accordingly, his
prayer for bail is rejected.
(Shyam Kishore Sharma, J.)
kksinha/-