High Court Patna High Court - Orders

Harihar Rai vs The State Of Bihar on 30 June, 2011

Patna High Court – Orders
Harihar Rai vs The State Of Bihar on 30 June, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.8265 of 2011
                                           Harihar Rai
                                              Versus
                                      The State Of Bihar
                                            -----------

4 30.06.2011 Heard learned counsel for the petitioner as well

as learned Additional Public Prosecutor for the state.

Petitioner is languishing in jail custody since

14.10.2010. It is stated that the petitioner was caught red

handed with 23 kg Ganja.

The contention of learned counsel for the

petitioner is that section-50 of the N.D.P.S. Act has not been

complied with in the case and uptill now, the sample of

seized Ganja has not been sent for chemical examination.

The aforesaid contentions would be considered by the

learned trial court at the time of trial.

Considering the recovery as well as submission

of the parties, I do not feel inclined to release the petitioner

on bail. Accordingly, the prayer for bail of the petitioner in

connection with Palanwa P.S. Case No. 109 of 2010

corresponding to N.D.P.S. Case No. 58 of 2010 pending in

the court of Additional Sessions Judge-VIII, East

Champaran, Motihari stands rejected.

AKV/-                                       ( Hemant Kumar Srivastava,J.)