High Court Patna High Court - Orders

Sagar Lal &Amp; Ors vs The State Of Bihar on 6 October, 2010

Patna High Court – Orders
Sagar Lal &Amp; Ors vs The State Of Bihar on 6 October, 2010
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Cr.Misc. No.37379 of 2010
                          SAGAR LAL & ORS
                                 Versus
                         THE STATE OF BIHAR
                                -----------

02. 06.10.2010 Petitioners are languishing in custody since

22.06.2010 in a case registered under Sections 20, 22,

and 23 of the N.D.P.S. Act.

It is alleged that on a Rickshaw three

persons were travelling including the petitioners and

from a plastic bag kept on Rickshaw 10 Kg of Ganja

was recovered.

Considering the recovery from a bag for

which all the three persons have been implicated, the

quantum of the seized contraband and further a

statement in para 9 that petitioners have no criminal

antecedent, let the petitioners namely 1. Sagar Lal 2.

Pawan Kumar 3. Sonu Kumar, be released on bail on

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

each with two sureties of the like amount each to the

satisfaction of Sessions Judge, Bettiah, District-West

Champaran in connection with Bettiah Town P.S.

Case No. 261 of 2010.

( Dinesh Kumar Singh, J.)
Shageer