High Court Jharkhand High Court

Indradeo Singh & Anr vs State Of Jharkhand on 16 September, 2011

Jharkhand High Court
Indradeo Singh & Anr vs State Of Jharkhand on 16 September, 2011
        IN   THE      HIGH COURT OF JHARKHAND AT RANCHI
                            B. A. No. 6193 of 2011
        1. Indradeo Singh
        2. Narayan Singh                                 ..... ... Petitioners
                                      Versus
        The State of Jharkhand                            ..... ...      Opposite Party
                                   --------
               CORAM         :     HON'BLE MR. JUSTICE H. C. MISHRA
                                   ------
        For the Petitioners        :        Ms. Amrita Banerjee, Advocate
        For the State              :        Mr. Tapas Roy, A.P.P.
                                    ------
3/ 16.09.2011

Heard learned counsel for the petitioners and the learned A.P.P.
for the Prosecution.

The petitioners have been made accused for the offence under
Sections 8 (c), 18 and 27 of the N.D.P.S. Act, in connection with Chouparan
P.S. Case No. 12 of 2009 corresponding to G.R. No. 500 of 2009.

The case relates to cultivation of opium plants and the police was
informed that cultivation was made by these petitioners. From the F.I.R. itself,
it is apparent that the petitioners were not apprehended at the spot.

In the facts of this case, I am inclined to enlarge the petitioners,
Indradeo Singh and Narayan Singh, on bail. Accordingly, the petitioners,
named above, are directed to be released on bail, on furnishing bail bonds of
Rs. 10,000/- (ten thousand) each, with two sureties of the like amount each, to
the satisfaction of Sessions Judge-cum-Special Judge, Hazaribagh, in
connection with Chouparan P.S. Case No. 12 of 2009 corresponding to G.R.
No. 500 of 2009.

( H. C. Mishra, J.)
R.Kr.