Patna High Court – Orders
Manoj Manjhi &Amp; Ors vs State Of Bihar &Amp; Anr on 23 June, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.18804 of 2010
1. Manoj Manhi s/o Dewa Manjhi
2. Sabal Manjhi s/o late Jagman Manjhi
3. Bangali Manjhi s/o late Guffan Manjhi
4. Bikram Manjhi s/o late Manharan Manjhi
All resident of Village Daf Tand Majhariya PS Kangali
Dist. West Champaran Petitioners
Versus
1. STATE OF BIHAR
2. Union of India, through Director General, Narcotics
Control Bureau, New Delhi Opposite parties
-----------
3/ 23.06.2010 Heard learned counsel for the petitioners and the learned
counsel for the State.
Petitioners apprehend their arrest in a case under sections
20, 22 and 23 of the NDPS Act.
Since huge quantity of Ganja has been recovered from the
possession of the petitioners, I am not inclined to grant anticipatory
bail to the petitioners. Hence their prayer for anticipatory bail is
rejected.
shahid (Gopal Prasad,J)