High Court Patna High Court - Orders

Rajeev Kumar Gupta vs The State Of Bihar on 13 April, 2011

Patna High Court – Orders
Rajeev Kumar Gupta vs The State Of Bihar on 13 April, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.10795 of 2011
                                RAJEEV KUMAR GUPTA
                                           Versus
                                 THE STATE OF BIHAR
                                         -----------

2 13.04.2011 Heard learned counsel for the petitioner as well as

learned counsel for the state.

Although it is stated that 390 gm Charas has been

recovered from the shop of the petitioner but contention of

learned counsel for the petitioner is that the above said quantity

does not come within the purview of commercial quantity rather

the said recovery is less than the commercial quantity. It is

further contended by him that the petitioner has falsely been

implicated in this case.

Taking into consideration the aforesaid facts and

circumstances as well as this aspect of the matter that the

alleged recovery does not come within the purview of

commercial quantity, let the petitioner, namely, Rajeev Kumar

Gupta be released on bail on furnishing bail bond of Rs

10,000/- (ten thousand) with two sureties of the like amount

each in connection with N.D.P.S. Case No.22 of 2011 arising

out of Valmikinagar P.S. Case No. 07 of 2011 to the satisfaction

of Sessions Judge, Bettiah, West Champaran.

         AKV/-                               (Hemant Kumar Srivastava,J.)