High Court Patna High Court - Orders

Amar Nath Sah vs The State Of Bihar on 14 July, 2008

Patna High Court – Orders
Amar Nath Sah vs The State Of Bihar on 14 July, 2008
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                        Cr.Misc. No.17954 of 2008
                              AMAR NATH SAH
                                  Versus
                            THE STATE OF BIHAR
                               -----------

3 14.07.2008 Heard the learned counsel for the petitioner and the

State.

Earlier the prayer for bail of the petitioner was rejected.

According to the allegation Ganja was recovered from the houses of a

number of accused. From Ram Babu Rai 20 Kg of Ganja, from

Surendra Rai and Shankar Choudhary also Ganja involving commercial

quantity were seized. From the house of the petitioner 61 Kg Ganja was

recovered.

Submission is that the petitioner was not present at the

time of occurrence. The prayer for bail of Ram Babu Rai was earlier

rejected but later on he has been granted bail on 28.04.2008 in Cr.

Misc. No.14493 of 2000. Surendra Rai in Cr. Misc. Case No.19736 of

2007 and Shankar Choudhary in Cr. Misc. No.22982 of 2007 have also

been granted bail. The petitioner was not arrested on the spot and

similarly situated co-accused persons have been granted bail.

In the facts and circumstances, the petitioner Amar

Nath Sah is ordered to be released on bail on furnishing bail bond of

Rs.10,000/- (Ten thousand) with two sureties of the like amount each to

the satisfaction of the Addl. Sessions Judge, Saran at Chapra in

connection with Sonepur P.S. Case No.195 of 2006, (N.D.P.S. Case

No.1 of 2007).

    Mkr.                                 (Shyam Kishore Sharma, J)