IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.14849 of 2011
Ramjatan Sah, son of Late Ghois Kanu
Versus
The State Of Bihar & Anr.
For the Petitioner : Mr. Umesh Chandra Verma, Adv.
For Union of India : Mr. Md. Abu Haider (CGC)
----------------------------------
3/ 10.08.2011 Heard learned counsel for the parties.
The petitioner is accused in a case under Sections
20/22/23 of the N.D.P.S. Act.
The prayer for bail of the petitioner was earlier
rejected on 18.05.2009 and 23.06.2010.
Learned counsel for the petitioner submits that it
would appear from paragraph 9 of the counter affidavit filed in
Cr. Misc. No. 8638 of 2010 that petitioner was apprehended
with only 20 Kg. of Ganja. He further submits that it is not a
chance of escaping from the case. He submits that petitioner
does not have any criminal antecedent. The petitioner is in
custody since 19.09.2008.
In the circumstances, petitioner, named above, is
directed to be released on bail on furnishing bail bond of Rs.
5,000/- (Five thousand) with two sureties of the like amount
each to the satisfaction of 1st Addl. Sessions Judge, West
Champaran, Bettiah in connection with (Excise) Official
Complaint case no. O.C. 05 of 2008 (Tr. No. 36 of 2008), with
the condition that the petitioner would cooperate in trial.
(Samarendra Pratap Singh, J.)
Uday/