High Court Patna High Court - Orders

Ajit Singh vs State Of Bihar on 8 July, 2010

Patna High Court – Orders
Ajit Singh vs State Of Bihar on 8 July, 2010
                     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.)