IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.19593 of 2011
Pankaj Kumar Newatia @ Pankaj Newatia, S/O-Sri Pradip Newatia @ Neotia
Versus
The State Of Bihar & Anr.
with
Cr.Misc. No.20027 of 2011
Jay Prakash Singh @ Tuntun Singh, S/O-Shri Ramjee Singh
Versus
The State Of Bihar
-----------
03 17.08.2011 Both the above stated petitions arise out of Shahpur P.S.
Case No. 41 of 2011 registered under Sections 22/25 of N.D.P.S. Act
and 25 (1-B) a, 26 & 35 of Arms Act and accordingly, both the above
stated petitions are being disposed of by this common order.
Allegedly, petitioner in Cr. Misc. No. 20027 of 2011
was caught with Maruti bearing Registration No. U.P-65 AJ-7658 and
from the aforesaid vehicle one attaichi was recovered and in the
aforesaid attaichi 53 pieces of live cartridge and 210 gm. herion was
recovered.
Learned counsel appearing in Cr. Misc. No. 19593 of
2011 submits that petitioner is full brother of Neeraj Kumar who was
in jail custody at the time of the alleged occurrence and, as a matter of
fact, petitioner was looking after the transport business of aforesaid
Neeraj Kumar and he was not aware about the articles seized from the
aforesaid Maruti.
Learned counsel appearing in Cr. Misc. No. 20027 of
2011 submits that according to prosecution case itself, the petitioner
was driver of the aforesaid vehicle and the recovery has been made
from rear seat of the aforesaid vehicle.
2
Considering the aforesaid facts and circumstances as
well as submissions of the parties, let the petitioners 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, Bhojpur, Ara in connection with Shahpur P.S. Case
No. 41 of 2011.
SHAHZAD ( Hemant Kumar Srivastava, J.)