High Court Patna High Court - Orders

Sunil Das vs State Of Bihar on 29 June, 2010

Patna High Court – Orders
Sunil Das vs State Of Bihar on 29 June, 2010
                         IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     Cr. Misc. No.18418 of 2010
                                       SUNIL DAS s/o Harihar Das
                                                  Versus
                                        THE STATE OF BIHAR
                                                -----------

3/ 29.06.2010 Heard learned counsel for the petitioner and the Union of

India.

Petitioner is an accused in a case under Sections20, 22 and

23 of the N.D.P.S. Act.

Learned counsel for the petitioner submits that 15 Kg.

Ganja was seized from the possession of petitioner and the same

would not come within the commercial category. He further submits

that the seized Ganja belonged to another person and he was carrying

the same in order to earn some remuneration without knowing

whether the packet contain Ganja or not. The petitioner is in custody

since 13.12.2009.

In the circumstances, I am not inclined to grant bail to the

petitioner for the present. His prayer for bail is rejected. However, he

may renew his prayer for bail after two months.

(Samarendra Pratap Singh, J.)
Uday/