High Court Patna High Court - Orders

Sadam Hussain @ Monu vs The State Of Bihar on 3 August, 2011

Patna High Court – Orders
Sadam Hussain @ Monu vs The State Of Bihar on 3 August, 2011
                         IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Criminal Miscellaneous Case No.25651 of 2011
                     Sadam Hussain @ Monu son of Dilawar Khan, resident of village
                              Tarwa,P.S.Siwan (Muffafsil), Distirct Siwan
                                                 Versus
                                          The State Of Bihar
                                  For the petitioner : Mr.Bijay Prakash Singh
                                      For the State : Mr.Addl.P.P.
                                                 --------

02/ 03.08.2011 Heard learned counsel for the petitioner and learned

counsel for the State.

The petitioner seeks bail in a case which has been

registered for offences under Sections 20 and 22 of Narcotic

Drugs and Psychotropic Substances Act in which it has been

alleged that he was found in possession 4 k.gs. of ganja which was

having kept in a white bag.

Submission is that the recovery is not of commercial

quantity and he is not accused in any other case of NDPS Act.

Considering the facts and circumstances of the case,

let the above named petitioner be released on bail on furnishing

bail bond of Rs.10,000/-(Rupees ten thousand) with two sureties

of the like amount each to the satisfaction of learned Sessions

Judge, Siwan in Siwan Muffasil P.S.Case No. 142 of 2011

(G.R.No. 1149 of 2011).

      Tahir/-                                   (Shyam Kishore Sharma, J.)