High Court Patna High Court - Orders

Jaikal Devi &Amp; Ors vs State Of Bihar on 9 September, 2010

Patna High Court – Orders
Jaikal Devi &Amp; Ors vs State Of Bihar on 9 September, 2010
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                        CR. APP (SJ) No.586 of 2010
                           JAIKAL DEVI & ORS
                                  Versus
                          THE STATE OF BIHAR
                                 -----------

03. 09.09.2010 Heard the bail prayer of the appellants after

receipt of the L.C.R.

Appellants stand convicted under Section

20(b)ii(c) of the N.D.P.S. Act and sentenced to R.I.

for ten years and fine of rupees one lac and in default

of payment of fine to under go S.I. for ten months.

The allegation and evidence is that on the

confidential information that Ganja was staked, the

police raided the house of the appellants. At the time

of raid the appellant No.1 Janki Devi tried to escape

away from the place but she was apprehended and on

search 7 quintals and 9 Kgs. of Ganja was recovered

from the house. The appellant No.2 Umesh Ram, the

husband of appellant No.1, was subsequently

apprehended by police.

The learned Addl.P.P. opposed the prayer of

bail.

In view of the recovery of commercial
2

quantity of Ganja in possession of the appellants, I do

not feel inclined to grant bail to the appellants.

Accordingly, the bail prayer of the appellants is

rejected.

(C.M. Prasad, J.)

Mkr.