IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.8265 of 2011
Harihar Rai
Versus
The State Of Bihar
-----------
4 30.06.2011 Heard learned counsel for the petitioner as well
as learned Additional Public Prosecutor for the state.
Petitioner is languishing in jail custody since
14.10.2010. It is stated that the petitioner was caught red
handed with 23 kg Ganja.
The contention of learned counsel for the
petitioner is that section-50 of the N.D.P.S. Act has not been
complied with in the case and uptill now, the sample of
seized Ganja has not been sent for chemical examination.
The aforesaid contentions would be considered by the
learned trial court at the time of trial.
Considering the recovery as well as submission
of the parties, I do not feel inclined to release the petitioner
on bail. Accordingly, the prayer for bail of the petitioner in
connection with Palanwa P.S. Case No. 109 of 2010
corresponding to N.D.P.S. Case No. 58 of 2010 pending in
the court of Additional Sessions Judge-VIII, East
Champaran, Motihari stands rejected.
AKV/- ( Hemant Kumar Srivastava,J.)