High Court Patna High Court - Orders

Babloo Kumar & Anr. vs The State Of Bihar & Anr. on 18 August, 2011

Patna High Court – Orders
Babloo Kumar & Anr. vs The State Of Bihar & Anr. on 18 August, 2011
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                                        Cr.Misc. No.26907 of 2011
                1.    Babloo Kumar son of Tribhuwan Singh
                2.    Munna Kumar Singh son of Sri Nand Kumar Singh
                                                      Versus
               1.    The State Of Bihar
               2.    Union of India.
                                                 -----------

2. 18.08.2011 Heard learned counsel for the petitioners and the

State.

The petitioners seek bail in a case instituted for

the offence under Sections 8(C), 20, 25 and 29 of the N.D.P.S.

Act, 1985.

Considering that the petitioners were the driver

and Khalasi of the truck from which huge amount of Ganja was

recovered, I am not inclined to grant bail to the petitioners.

The prayer for bail is rejected.

Call for a report from the Intelligence Officer,

Directorate of Revenue Intelligence, Sub Regional Unit, 1 st

Floor, Customs Office Building, Muzaffarpur, as to what he has

done with regard to Niloo Singh, son of Shiv Kumar Singh and

Pardeep Gogai of Gola Ghat, Assam, in the present case.

The report shall be sent by the Intelligence

Officer within a period of three weeks.

Put up under the heading “To Be Mentioned” on

receipt of the said report.

( Anjana Prakash, J.)
S.Ali