High Court Patna High Court - Orders

Bhanu Mehta @ Bhanu Kumar Mehta vs State Of Bihar on 17 September, 2010

Patna High Court – Orders
Bhanu Mehta @ Bhanu Kumar Mehta vs State Of Bihar on 17 September, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.33385 of 2010
                      BHANU MEHTA @ BHANU KUMAR MEHTA
                                           Versus
                                    STATE OF BIHAR
                                         -----------

2. 17.09.2010 Petitioner is languishing in custody since

12.07.2010 in a case registered under Sections 17, 18,

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

It is alleged that 500 gms of opium was

recovered from the possession of co-accused Ashish

Kumar Gupta.

The impugned order reflects that mobile

phone, cash and motorcycle were recovered from the

possession of other accused persons. It is further

submitted that from the possession of this petitioner

one mobile phone and Rs. 100/- was recovered. It is

further submitted that petitioner is not involved in any

other case under N.D.P.S. Act.

Considering the fact that recovery of

contraband has not been made from the possession of

the petitioner, let the petitioner namely Bhanu Mehta

@ Bhanu Kumar Mehta, be released on bail on

furnishing bail bond of Rs. 10,000/-(ten thousand)

with two sureties of the like amount each to the

satisfaction of Sessions Judge, Gaya in connection

with Sherghatty P.S. Case No. 177 of 2010.
2

Learned Court below will accept the bail

bond of the petitioner on verification of the fact that he

is not involved in any other case under N.D.P.S. Act.

( Dinesh Kumar Singh, J.)
Shageer