High Court Patna High Court - Orders

Babloo Chaurasia &Amp; Ors vs Union Of India Thru.Assi.Comm. on 22 November, 2010

Patna High Court – Orders
Babloo Chaurasia &Amp; Ors vs Union Of India Thru.Assi.Comm. on 22 November, 2010
                    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.)