High Court Patna High Court - Orders

Guddu Kumar vs State Of Bihar on 2 July, 2008

Patna High Court – Orders
Guddu Kumar vs State Of Bihar on 2 July, 2008
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.25277 of 2008
                                   GUDDU KUMAR
                                      Versus
                                  STATE OF BIHAR
                                   -----------

2. 2.7.2008 Heard.

The petitioner was driving a vehicle and

that was intercepted at the Gandhi Setu. On

search of the vehicle it was found that 60 K.G

of ganja was concealed in real active apple

juice packets which were loaded on the vehicle.

Considering the quantum of seized

substance and the manner of its concealment

there could not be any question to granting bail

to the petitioner. Petition is dismissed.

( Dharnidhar Jha, J. )
B.Kr.