High Court Patna High Court - Orders

Nawal Kishore Sah @ Naval Sah vs The State Of Bihar on 17 August, 2011

Patna High Court – Orders
Nawal Kishore Sah @ Naval Sah vs The State Of Bihar on 17 August, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                          Criminal Miscellaneous No.16584 of 2011
                              Nawal Kishore Sah @ Naval Sah
                                           Versus
                                    The State Of Bihar
                                       ------------------

3 17-08-2011 Heard learned counsel for the petitioner as well as

learned Additional Public Prosecutor for the state.

Petitioner is in jail custody since 21.08.2010 in a case

registered under sections-20/22 of the NDPS Act.

Allegedly, the mill of one, Lale Sah was raided by the

police party and petitioner was arrested from the aforesaid mill

and further 147 kg Ganja kept in several bags were found in the

aforesaid mill.

The contention of learned counsel for the petitioner is

that the petitioner has given the aforesaid mill to one Md. Raja

on rent and an agreement was executed with the wife of the

petitioner and aforesaid Md. Raja which is evident from

Annmexure-2 of this petition as well as several paragraphs of

case diary. It would appear from paragraph-112 of the case

diary that the police after investigation, not only submitted

charge sheet against the petitioner but against the aforesaid

Md. Raja also.

Taking into consideration the aforesaid facts and

circumstances of the case as well as submission of the parties,

let the petitioner, namely, Nawal Kishore Sah @ Naval Sah be

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

thousand) with two sureties of the like amount each in
-2-

connection with G.R. No. 2311 of 2010 (N.D.P.S.) (arising out of

Majahidpur, Dabarganj P.S. Case No. 128 of 2010) to the

satisfaction of Ist Addl. Sessions Judge, Bhagalpur.

AKV/-                                (Hemant Kumar Srivastava,J.)