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.)