High Court Patna High Court - Orders

Raju Kumar vs The State Of Bihar on 1 July, 2008

Patna High Court – Orders
Raju Kumar vs The State Of Bihar on 1 July, 2008


IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.18883 of 2008
RAJU KUMAR
Versus

THE STATE OF BIHAR

– – – –

3. 1.7.2008 Heard.

The total recovery is 51 grams of brown

sugar. The contention is many fold. That it is

at all not certain that the recovered good

really was brown sugar as the report of

Forensic Science Laboratory is still to come.

The second argument was that it was recovered

from two different places from the house which

was in joint possession of many persons. The

third contention is that the chargesheet was

submitted only to deny the benefit to the

petitioner as approved under Section 36(a) of

the Narcotic Drugs and Psychotropic Substances

Act read with Section 167(2) of the Cr. P.C.

The provision of bail as contained in

Section 37 of the N.D.P.S.Act is so stringent

as not to allow bail to an accused unless

there are reasonable grounds to believe that

the accused might not have committed any

offence and secondly on being released he may

not indulge in yet another offence. At this

stage it is difficult to record either of
2

the findings, considering which the petition

is dismissed.

However, if it is found that the

recovered good was not brown sugar, the

petitioner will have liberty to come for

fresh order.

Let this order be communicated to the

learned Special Judge, i.e., 6th Additional

Sessions Judge, Patna, so as to taking steps

for obtaining report of the Forensic Science

Laboratory.

Kanth

( Dharnidhar Jha, J.)