IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.4240 of 2011
Mithilesh Kumar, Son of Sri Meghraj Bhagat, resident of Village-Khajurdeva,
P.S.-Salkhua, District-Saharsa. -Petitioner.
VERSUS
The State of Bihar -Opposite Party.
-----------
02 10.02.2011 The petitioner is in custody since 03.09.2010 in relation
to Salkhua P.S. Case No.149 of 2010 instituted under Sections-20(b)
of N.D.P.S. Act & 47(a) of the Bihar Excise Act for allegedly having
been found in possession of 16 small packets (Puria) of allegedly
Ganja and 7 pouches of country made liquor.
Learned counsel for the petitioner submits that so far as
Ganja is concerned it is even less than small quantity and the country
liquor pouches are not in large number so as to draw any adverse
inference against the petitioner.
Be that as it may, let the petitioner above-named be
released on bail on furnishing a bail bond of Rs.10,000/- (Rupees Ten
Thousand) with two sureties of like amount each to the satisfaction of
the Sessions Judge, Saharsa in connection with Salkhua P.S. Case
No.149 of 2010.
Trivedi/ (Navaniti Prasad Singh, J.)