High Court Patna High Court - Orders

Abhimanyu Kumar Gupta @ Abhimanyu … vs The State Of Bihar on 9 February, 2011

Patna High Court – Orders
Abhimanyu Kumar Gupta @ Abhimanyu … vs The State Of Bihar on 9 February, 2011
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.121 of 2011
           ABHIMANYU KUMAR GUPTA @ ABHIMANYU KUMR PANDEY
                                         Versus
                              THE STATE OF BIHAR
                                       -----------

2 09.02.2011 Heard learned counsel for the petitioner as well as

learned counsel appearing for the State.

The petitioner seeks bail in connection with Raxaul

P.S. Case No. 04 of 2010 arising out of NDPS Case No. 50 of

2010 registered under sections-20, 22 & 23 of the NDPS Act.

Allegedly, 125 kg Ganja was recovered from the dicky

of a vehicle which was being driven by the petitioner at the

relevant time. Although the Learned counsel for the petitioner

tried to convince me about the innocence of the petitioner

placing this argument that the petitioner was not aware about

the aforesaid Ganja and furthermore, the mandatory provisions

of the NDPS Act have not been complied with but I am not at all

convinced to the aforesaid submissions. Therefore, considering

the quantity of recovery as well as the role played by the

petitioner in the alleged crime, I am not inclined to release him

on bail. Accordingly, his prayer for bail stands rejected.

However, learned Sessions Judge-cum- Special

Judge, West Champaran, Bettiah should expedite the trial of

the petitioner and conclude the trial of the petitioner as soon as

possible.

          AKV/                             (Hemant Kumar Srivastava,J.)