High Court Patna High Court - Orders

Ashok Paswan vs State Of Bihar on 30 November, 2010

Patna High Court – Orders
Ashok Paswan vs State Of Bihar on 30 November, 2010
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                        CR. APP (SJ) No.809 of 2010
                            ASHOK PASWAN
                                  Versus
                            STATE OF BIHAR
                                 -----------

03. 30.11. 2010 Heard the bail prayer of the appellant after

receipt of the L.C.R. The appellant stands convicted

under Section 22(b) of the N.D.P.S. Act and

sentenced to R.I. for seven years and fine of

Rs.10,000/-.

The allegation and evidence is that 50 gms

of heroin was recovered from the possession of the

appellant.

Learned counsel for the appellant submits

that the small quantity of heroin is 5 gms and the

commercial quantity is of 250 gms as per the table in

the N.D.P.S. Act. It is submitted that the quantity

was much below the commercial quantity. Learned

counsel also submits that punishment for small

quantity is six months only. Learned counsel also

submits that the appellant is in custody since

07.08.2006 and thus he has completed four years and

four months of incarceration.

In the circumstances, I do not feel inclined
2

to allow bail to the appellant for the present. Hence,

bail prayer of the appellant is refused. However, if so

advised, the appellant may renew his prayer for bail

after completion of five years of incarceration if the

appeal is not heard within the period.

(C.M. Prasad, J.)

Mkr.