High Court Patna High Court - Orders

Rahi Prasad vs The Stateof Bihar on 1 July, 2008

Patna High Court – Orders
Rahi Prasad vs The Stateof Bihar on 1 July, 2008
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.19838 of 2008
                                RAHI PRASAD
                                      Versus
                             THE STATE OF BIHAR
                                      -With-

                               Cr.Misc. No.1611 of 2008
                                   RAHI PRASAD
                                        Versus
                                THE STATEOF BIHAR
                                       -----------

5. 1.7.2008. Cr. Misc.No. 1611 of 2008:

Heard the counsel for the petitioner and counsel appearing

on behalf of the State.

The petitioner is an accused in a case under Sections 21 and

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

A recovery of one and half Kilograms of ‘Ganja” was made

from the petitioner. The petitioner has remained in custody since

27.7.2007.

Considering the quantity of recovery made from the

petitioner, I am not inclined to grant bail to the petitioner.

The bail petition of the petitioner is rejected.

Cr.Misc. No. 19838 of 2008:

Mr.Umesh Chandra Verma learned counsel appearing on

behalf of the petitioner seeks permission to withdraw the bail

application.

Permission is allowed.

The bail application is dismissed as withdrawn.

           U.K.                                                         (Sheema Ali Khan,J)
 -2-