High Court Patna High Court - Orders

Murari Singh vs The State Of Bihar on 25 March, 2011

Patna High Court – Orders
Murari Singh vs The State Of Bihar on 25 March, 2011
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.9370 of 2011
                LAL BAHADUR ROY s/o Sri Shital Roy, resident of village- Pand,
                P.S.- Dalsinghsarai, District- Samastipur.
                                      Versus
                               THE STATE OF BIHAR .
                                       with
                                Cr.Misc. No.9583 of 2011
                 MURARI SINGH s/o Radha Raman Singh, resident of village +
                 Post- Mahisaur, P.. - Jandaha, District- Vaishali
                (Hazipur)(Bihar).
                                      Versus
                                  THE STATE OF BIHAR .
                                 -----------

2 25.3.2011 The petitioners , in these applications, are in custody

in relation to Giriyak P.S.Case no. 182 of 2010 instituted under

the provisions of N.D.P.S.Act.

It is alleged that upon information while checking the

public carrier bus traveled from Darbhanga to Tata, it was found

that in the baggage compartment there is a consignment of 45

Kg. of Ganja. The driver and conductor disclose that it belongs

to passenger Jata Shankar Roy. Jata Shankar Roy was arrested

but considering the conduct of the driver and the conductor they

were also made accused. It is alleged that upon confessional

statement of Jata Shankar Roy, the petitioner, who happens to be

his elder brother has also been named as the main person for

this smuggling of Ganja. Admittedly, the petitioner was not

found there and Lal Bahadur Roy has been arrested from the

house whereas elder brother, who was carrying ganja is in

custody.

So far as Murari Singh is concerned, he is the driver

of the public carrier bus and it is submitted on behalf of the
2

petitioner that he cannot be made responsible for what

passengers carry.

Be that as it may, let above named petitioners be

released on bail on furnishing bail bond of Rs. 10,000/- (ten

thousand) each with two sureties of the like amount each to the

satisfaction of Special Judge-cum-Sessions Judge, Nalanda, in

Giriyak P.S.Case no. 182 of 2010 (G.R.No. 12/2010).

Singh                           ( Navaniti Prasad Singh, J.)