IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.33385 of 2010
BHANU MEHTA @ BHANU KUMAR MEHTA
Versus
STATE OF BIHAR
-----------
2. 17.09.2010 Petitioner is languishing in custody since
12.07.2010 in a case registered under Sections 17, 18,
22 of the N.D.P.S. Act.
It is alleged that 500 gms of opium was
recovered from the possession of co-accused Ashish
Kumar Gupta.
The impugned order reflects that mobile
phone, cash and motorcycle were recovered from the
possession of other accused persons. It is further
submitted that from the possession of this petitioner
one mobile phone and Rs. 100/- was recovered. It is
further submitted that petitioner is not involved in any
other case under N.D.P.S. Act.
Considering the fact that recovery of
contraband has not been made from the possession of
the petitioner, let the petitioner namely Bhanu Mehta
@ Bhanu Kumar Mehta, 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 Sessions Judge, Gaya in connection
with Sherghatty P.S. Case No. 177 of 2010.
2
Learned Court below will accept the bail
bond of the petitioner on verification of the fact that he
is not involved in any other case under N.D.P.S. Act.
( Dinesh Kumar Singh, J.)
Shageer