IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (SJ) No.945 of 2010
BHANU RAI @ BHUNESHWAR RAI
Versus
STATE OF BIHAR
-----------
3. 23.11.2010 Bail prayer of the appellant was heard after receipt of lower
court records.
The appellant stands convicted under Section 22 of the
N.D.P.S. Act and sentenced to R.I. for 5 years and a fine of
Rs.5,000/-.
The allegation and evidence is that 7 Kg. of Ganja was
recovered from the house of the appellant.
Learned counsel for the appellant submits that the appellant
remained in custody from 30th December 2001 and 9th September 2002
during the trial and thereafter he is in custody from 30th July 2010 i.e.
the date of trial court judgment. Further submission is that the Ganja
was not weighed and the weight was mentioned as 7 Kg. at the time of
seizure.
In view of the facts and circumstances of the case, I do not
feel inclined to enlarge the appellant on bail for the present.
Accordingly, the prayer for bail is rejected.
Jay/ (C.M.Prasad,J)