IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.225 of 2011
TRILOKI PRASAD, SON OF RAM AYODHAYA PRASAD
Versus
THE STATE OF BIHAR
-----------
02 03.02.2011 Heard learned counsel for the petitioner as well as
learned Public Prosecutor for the State.
Petitioner seeks his bail in connection with N.D.P.S.
Case No. 84 of 2010 arising out of Bettiah Town P.S. Case No. 394 of
2010 registered under Sections 20, 22 and 23 of the N.D.P.S. Act.
Allegedly, five kgs. Ganja kept in 703 puriyas were
recovered from the Gumti of the petitioner. The contention of learned
counsel for the petitioner is that the aforesaid Gumti does not belong to
the petitioner and even if the aforesaid recovery assumes to be true, then
also, the said recovery is much lesser than commercial quantity.
Considering the aforesaid submissions as well as period
of detention of the petitioner in jail custody above named petitioner is
directed to 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 Sessions Judge, West Champaran at Bettiah in
connection with above stated N.D.P.S. Case No. 84 of 2010.
Shahzad (Hemant Kumar Srivastava, J)