IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.19011 of 2011
Manoj Das, S/O-Jagdish Das
Versus
The State Of Bihar
-----------
02 01.07.2011 Heard learned counsel for the petitioner as well
as learned Additional Public Prosecutor for the State.
Petitioner is languishing in jail custody since
28.03.2011 and seeks his bail in a case instituted under Section
20 of N.D.P.S. Act.
The allegation against this petitioner is that he
cultivated cannabis plants in his field but first information
report does not disclose the plot number and furthermore, it
would appear from perusal of the first information report that
petitioner was neither caught at the spot nor anything was
recovered from his conscious possession rather one co-accused
Janardan Prasad was caught at the spot and the said Janardan
Prasad has already been granted privilege of bail by this Court.
Considering the aforesaid facts and
circumstances as well as submissions of the parties, let the
petitioner be released on bail on furnishing bail bonds of Rs.
10,000/- (Ten Thousand) with two sureties of the like amount
each to the satisfaction of Additional Sessions Judge-I, Gaya-
cum-Special Judge, Gaya in connection with Imamganj P.S.
Case No. 07 of 2009 arising out of N.D.P.S Case No. 11 of
2011.
Shahzad ( Hemant Kumar Srivastava, J.)