IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.36900 of 2010
BABLOO CHAURASIA & ORS .
Versus
UNION OF INDIA THRU.ASSI.COMM. .
-----------
3 22.11.2010 Heard learned counsel for the petitioner and the State.
The petitioner has been an accused in a case under section
135 of the N.D.P.S. Act.
10 K.G. Ganja was recovered from the roof of Bus.
Learned counsel for the petitioner submits that he has been
implicated in this case on mere suspicion. He submits that
admittedly the petitioner was not found traveling in the bus
concerned. The petitioner is in custody since last 4 months.
In the circumstances, petitioner, named above, is directed
to be released on bail on furnishing bail bond of Rs. 5,000/- (five
thousand) with two sureties of the like amount each to the
satisfaction of the Presiding Officer (Special) Economic offences,
Muzaffarpur in connection with Customs Case No. 7 of 2010.
Devendra/ (Samarendra Pratap Singh, J.)