High Court Jharkhand High Court

Triveni Yadav vs State Of Jharkhand on 7 April, 2011

Jharkhand High Court
Triveni Yadav vs State Of Jharkhand on 7 April, 2011
                IN THE HIGH COURT OF JHARKHAND AT RANCHI
                             B.A. No.9063 of 2010

            Triveni Yadav                                   ...... Petitioner
                                      -Versus-
            The State of Jharkhand                   ....... Opposite Party.
                                 ------
            CORAM : HON'BLE MR. JUSTICE NARENDRA NATH TIWARI
                                  ------
            For the Petitioner : Mr. Rishi Pallava, Advocate
            For the State      : A.P.P.
                                 ------

4/07.04.2011

: The petitioner is an accused in the case registered under
Sections 15, 17 and 21 of the N.D.P.S. Act.

Learned counsel appearing on behalf of the petitioner submitted
that the petitioner has been falsely implicated in this case; the petitioner
has no concern with the cultivation of opium; the description of the land
is vague without any Plot No., Khata No. and boundary; petitioner has no
concern with any such land; nothing incriminating has been recovered
from his conscious possession; petitioner is a local permanent resident;
there is no chance of his absconding; he is in custody since August,
2010 without any cogent basis.

Learned A.P.P. opposed the petitioner’s prayer for bail, but has
not controverted the said contentions of learned counsel for the
petitioner.

Regard being had to the facts and circumstances of the case, the
petitioner, above named, is directed to be released on bail on furnishing
bail bond of Rs. 10,000/- (rupees ten thousand) with two sureties of
the like amount, each, to the satisfaction of learned Sessions Judge,
Chatra in connection with NDPS Case No.12 of 2010 arising out of
Lawalong P.S. Case No. 05 of 2010 corresponding to G.R. No.136 of
2010.

(Narendra Nath Tiwari, J.)
Shamim/