IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.3657 of 2008
SATBIR SINGH
Versus
STATE OF BIHAR
-----------
4 10/07/2008 Heard learned counsel for the petitioner and learned counsel
representing the State.
1200 Grams of Opium was seized on the truck. Report of
the Forensic Science Laboratory supports that the seized article was
opium.
Submission is that the seized opium is less than the
commercial quantity prescribed under the N.D.P.S. Act.
Considering the facts and circumstances of the case, the
petitioner Satbir Singh is directed to be released on bail on furnishing
of bail bonds of Rs. 50,000/- (fifty thousand) with two sureties of the
like amount each to the satisfaction of the Sessions Judge-cum-Special
Judge, Kaimur at Bhabua in connection with Kudra P.S. Case No. 88
of 2007 with condition that both the bailors shall be local and
substantial.
avin. (Shyam Kishore Sharma, J.)