IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.21688 of 2010
RAKESH DUBEY @ KALLU
Versus
STATE OF BIHAR & ANR
-----------
2. 29.6.2010 Heard learned counsel appearing on behalf of
the petitioner and learned counsel appearing on behalf
of the State.
The petitioner is in custody in connection with
Narkatiyaganj Rail Police Station Case No. 33 of 2009
corresponding to Trial No. 31/2010 for offence
punishable under Sections 20 (b) ii (c), Section 21 (c),
Section 22 and Section 27 (A) of the Narcotic Drugs and
Psychotropic Substance (N.D.P.S. for short) Act, 1985.
Substance of allegation as against the
petitioner is of recovery of one kg. of charas found from
his personal possession.
Considering the circumstances that the
quantity recovered is a commercial quantity as per
provision of the N.D.P.S. Act, I am not inclined to
enlarge the petitioner on bail and the Prayer is rejected.
The application is dismissed.
Anand Kr. ( Jyoti Saran, J.)