IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.19955 of 2010
Ajit Singh, son of Sri Lal Babu Singh, resident of Village-
Mathihan, P.S. Kesharia, District- East Champaran at
Motihari. ............................................Petitioner.
Versus
1. The State of Bihar.
2. Union of India through the Zonal Director, Narcotics
Control Bureau, Lucknow (U.P.). .......Opposite Parties.
-----------
2. 08. 07. 2010. Heard learned counsel for the petitioner and the State.
The petitioner is apprehending his arrest in connection
with Kesharia P.S. Case No. 121 of 2003, registered under Section
20 B (1) of Narcotic Drugs and Psychotropic Substances Act, 1985.
Possession, involvement and identification of petitioner
is doubted on the ground that cycle riders were the real person who
were carrying and in possession of seized Ganja, the petitioner was
not known to them. The informant shown one of the occupants of
the Jeep in which two packets from bicycle was taken definitely may
not be said containing Ganja. Admittedly it was not being carried by
the petitioner , if that is, taken into consideration in the
circumstances, petitioner was not there and named by one of the
occupants of that jeep. Ram Babu Gupta has already been granted
bail by a Bench of this Court vide Cr. Misc. No. 49005 of 2006.
In the facts and circumstances of the case, the above
named petitioner, in the event of his arrest or surrender within a
period of one month from today, shall be released on bail on
furnishing bail bond of Rs. 10,000/- (Ten thousand) with two
2
sureties of the like amount each to the satisfaction of the Sessions
Judge-cum-Special Judge, East Champaran at Motihari, in
connection with Kesharia P.S. Case No. 121 of 2003,(N.D.P.S. Case
No. 56 of 2003) subject to the conditions as laid down under Section
438 (2) of Cr.P.C.
m.p. ( Mandhata Singh, J.)