High Court Patna High Court - Orders

Manoj Manjhi &Amp; Ors vs State Of Bihar &Amp; Anr on 23 June, 2010

Patna High Court – Orders
Manoj Manjhi &Amp; Ors vs State Of Bihar &Amp; Anr on 23 June, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    Cr.Misc. No.18804 of 2010
                                 1. Manoj Manhi s/o Dewa Manjhi
                              2. Sabal Manjhi s/o late Jagman Manjhi
                             3. Bangali Manjhi s/o late Guffan Manjhi
                            4. Bikram Manjhi s/o late Manharan Manjhi
                       All resident of Village Daf Tand Majhariya PS Kangali
                      Dist. West Champaran                              Petitioners
                                     Versus
                               1. STATE OF BIHAR
                                2. Union of India, through Director General, Narcotics
                               Control           Bureau, New Delhi     Opposite parties
                                       -----------

3/ 23.06.2010 Heard learned counsel for the petitioners and the learned

counsel for the State.

Petitioners apprehend their arrest in a case under sections

20, 22 and 23 of the NDPS Act.

Since huge quantity of Ganja has been recovered from the

possession of the petitioners, I am not inclined to grant anticipatory

bail to the petitioners. Hence their prayer for anticipatory bail is

rejected.

     shahid                                                          (Gopal Prasad,J)