IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (SJ) No.586 of 2010
JAIKAL DEVI & ORS
Versus
THE STATE OF BIHAR
-----------
03. 09.09.2010 Heard the bail prayer of the appellants after
receipt of the L.C.R.
Appellants stand convicted under Section
20(b)ii(c) of the N.D.P.S. Act and sentenced to R.I.
for ten years and fine of rupees one lac and in default
of payment of fine to under go S.I. for ten months.
The allegation and evidence is that on the
confidential information that Ganja was staked, the
police raided the house of the appellants. At the time
of raid the appellant No.1 Janki Devi tried to escape
away from the place but she was apprehended and on
search 7 quintals and 9 Kgs. of Ganja was recovered
from the house. The appellant No.2 Umesh Ram, the
husband of appellant No.1, was subsequently
apprehended by police.
The learned Addl.P.P. opposed the prayer of
bail.
In view of the recovery of commercial
2
quantity of Ganja in possession of the appellants, I do
not feel inclined to grant bail to the appellants.
Accordingly, the bail prayer of the appellants is
rejected.
(C.M. Prasad, J.)
Mkr.