IN THE HIGH COURT OF JUDICATURE AT PATNA Cr.Misc. No.26307 of 2010 ASHOK RAI Versus THE STATE OF BIHAR -----------
For the Petitioner : Mr. G.P. Bimal, Advocate
For the State : Mr. M.I.H.Rahmani, Advocate (CGC)
4 27.9.2010 Heard learned counsel for the parties.
The petitioner is an accused in a case under sections
14 and 20 of the N.D.P.S. Act.
It is alleged that 30 Kgs of Ganja and 2 ½ Kgs of
Bhang were recovered from the Bathan (cow shed) of the
petitioner.
Learned counsel for the petitioner submits that nothing
has been recovered form the conscious possession of the
petitioner. He further submits that the place from where the
alleged Ganja and Bhang has been recovered is owned by one
Laldhari Singh and the said place does not belong to the petitioner.
The petitioner is in custody since 7.3.2010.
Considering the facts and circumstances of the case,
the petitioner Ashok Rai is directed to be released on bail in
connection with Hajipur Sadar P.S. Case No.173 of 2004 on
furnishing bail bond of Rs.5,000/- with two sureties of the like
amount each to the satisfaction of the 1st Additional Sessions
Judge, Vaishali at Hajipur.
(S.P.Singh,J)
KHAN