IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.1026 of 2011
Md. Moinuddin, S/O-Riyazuddin
Versus
The State Of Bihar
-----------
04 06.09.2011 Heard learned counsel for the petitioner as well as
learned Additional Public Prosecutor for the State.
Petitioner is in jail custody since 17.08.2010 in a case
registered under Sections 8, 17 (c), 22(c) and 24 of N.D.P.S. Act.
Allegedly, six and half kg. opium were recovered from
the dicky of motorcycle of the petitioner and he was caught by the
police at the time of aforesaid recovery.
Learned counsel for the petitioner submits that co-
accused Aftab Alam has already been granted privilege of bail by this
Court and, as a matter of fact, petitioner was not aware about the
aforesaid seized opium rather someone had put the aforesaid opium in
the dicky of the petitioner.
Although, learned counsel for the petitioner tried to
convince me about the innocence of the petitioner but I am not, at all,
convinced with the submission of learned counsel for the petitioner.
The case of co-accused Aftab Alam is quite on different footing to that
of case of this petitioner. Accordingly, the prayer for bail of the
petitioner in connection with Sadar P.S. Case No. 273 of 2010
corresponding to Special Case No. 15 of 2010 pending in the court of
Special Judge (Additional Sessions Judge-I) Purnea is, hereby,
rejected.
SHAHZAD ( Hemant Kumar Srivastava, J.)