IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.17954 of 2008
AMAR NATH SAH
Versus
THE STATE OF BIHAR
-----------
3 14.07.2008 Heard the learned counsel for the petitioner and the
State.
Earlier the prayer for bail of the petitioner was rejected.
According to the allegation Ganja was recovered from the houses of a
number of accused. From Ram Babu Rai 20 Kg of Ganja, from
Surendra Rai and Shankar Choudhary also Ganja involving commercial
quantity were seized. From the house of the petitioner 61 Kg Ganja was
recovered.
Submission is that the petitioner was not present at the
time of occurrence. The prayer for bail of Ram Babu Rai was earlier
rejected but later on he has been granted bail on 28.04.2008 in Cr.
Misc. No.14493 of 2000. Surendra Rai in Cr. Misc. Case No.19736 of
2007 and Shankar Choudhary in Cr. Misc. No.22982 of 2007 have also
been granted bail. The petitioner was not arrested on the spot and
similarly situated co-accused persons have been granted bail.
In the facts and circumstances, the petitioner Amar
Nath Sah is ordered to 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 the Addl. Sessions Judge, Saran at Chapra in
connection with Sonepur P.S. Case No.195 of 2006, (N.D.P.S. Case
No.1 of 2007).
Mkr. (Shyam Kishore Sharma, J)