IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.1918 of 2011
KRISHNANDAN SINGH, SON OF LATE KAPIL DEO SINGH
Versus
THE STATE OF BIHAR
-----------
02 03.03.2011 Heard learned counsel for the petitioner as well as learned
Additional Public Prosecutor for the State.
Petitioner seeks his bail in connection with Lakhisarai P.S.
Case No. 508 of 2010 registered under Sections 19, 20 and 22 of the
N.D.P.S. Act.
Allegedly, informant, having got secret information,
raided the house of brother of this petitioner but the petitioner was
caught with Ganja weighing about 1 kg. 500 gm on 09.10.2010 but the
First Information Report was put up before learned Vacation Judge on
11.10.2010. Moreover, the alleged recovery does not come under the
purview of commercial quantity and the impugned order of learned
Sessions Judge does not disclose any criminal antecedent of the
petitioner.
Considering the aforesaid facts and circumstances as well
as submissions of the parties, let the petitioner be released on bail on
furnishing bail bond of Rs. 10,000/- (Ten Thousand) with two sureties
of the like amount each to the satisfaction of Special Judge-cum-
Additional Sessions Judge, Lakhisarai in connection with above stated
Lakhisarai P.S. Case No. 508 of 2010.
Shahzad ( Hemant Kumar Srivastava, J.)