IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.104 of 2011
RUDAL YADAV
Versus
THE STATE OF BIHAR
with
CR. APP (DB) No.143 of 2011
PANKAJ NIGAM @ SONU KUMAR
Versus
THE STATE OF BIHAR
-----------
03/ 17th March 2011 Heard learned counsel for the appellants and learned
counsel for State in both these appeals for the purpose of
deciding whether bail should be granted to the appellants or
not who have been convicted under the provisions of the
NDPS Act by a common judgment under appeal. Lower
court records are available.
So far as appellant Pankaj Nigam @ Sonu Kumar is
concerned the prosecution case is categorical that on his
confession and disclosure made to Inspector Ramakant
Prasad, PW-1, a raid was made at various houses in village-
Jethuli leading to recovery of 780 Kilograms of Ganja in
total. The quantity is much higher than the commercial
quantity. The prayer of this appellant for bail is rejected.
In respect of other appellant i.e., Rudal Yadav the
submission is that the evidence is deficient to connect him
with the crime under the NDPS Act. However, learned
counsel for the State submits that inculpatory statement of
co-accused, Pankaj @ Sonu fully involves this appellant,
2
Rudal Yadav and according to PW-1 when the house of one
Doman was raided, three persons started fleeing away from
that place but one of them was apprehended and he was
Rudal Yadav. 90 Kilograms of Ganja was recovered from
that house. According to learned counsel for the State
Section-53A of the NDPS Act makes statement of co-
accused, Pankaj @ Sonu relevant and admissible regardless
of bar of Section-25 and 26 of the Indian Evidence Act.
The facts proved by the prosecution show an
organized crime dealing with contraband Ganja and
recovery of a huge amount of 780 Kilograms of Ganja.
In the facts of the case, we are not inclined to grant
bail. The prayer for bail of appellant, Rudal Yadav is also
rejected.
Issue raised on behalf of this appellant that the
confession has not been proved may be considered at the
time of hearing when the entire evidence will be examined
threadbare.
(Shiva Kirti Singh, J.)
perwez (Gopal Prasad, J.)