High Court Patna High Court - Orders

Deepak Paswan vs State Of Bihar on 29 September, 2010

Patna High Court – Orders
Deepak Paswan vs State Of Bihar on 29 September, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                        CR. APP (SJ) No.705 of 2010
                               DEEPAK PASWAN
                                   Versus
                               STATE OF BIHAR
                                -----------

3. 29.09.2010 Heard bail prayer of the appellant after receipt of

lower court records.

Appellant stands convicted u/s 21 of the N.D.P.S.Act

and sentenced to R.I. for 10 years and to pay a fine of

Rs.1,00,000/- and in default of payment of fine to undergo R.I. for

2 years.

The allegation and evidence is that the appellant was

seen selling psychotropic substance and on search, 2 packets

containing 76 grams and 53 grams, in total 129 grams of heroin

was recovered from his possession.

Learned counsel for the appellant submits that as to

the quantity recovered there is contradiction in the oral evidence

adduced by the witnesses. Learned A.P.P. submits that in the table

under the N.D.P.S. Act, 5 grams of heroin is small quantity and

250 gram is commercial quantity and the recovered heroin is much

above the small quantity.

In the facts and circumstance of the case, I do not feel

inclined to grant bail to the appellant. The prayer for bail is,

accordingly, rejected.

      Jay/                                       (C. M . Prasad, J.)