IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous Case No.25651 of 2011
Sadam Hussain @ Monu son of Dilawar Khan, resident of village
Tarwa,P.S.Siwan (Muffafsil), Distirct Siwan
Versus
The State Of Bihar
For the petitioner : Mr.Bijay Prakash Singh
For the State : Mr.Addl.P.P.
--------
02/ 03.08.2011 Heard learned counsel for the petitioner and learned
counsel for the State.
The petitioner seeks bail in a case which has been
registered for offences under Sections 20 and 22 of Narcotic
Drugs and Psychotropic Substances Act in which it has been
alleged that he was found in possession 4 k.gs. of ganja which was
having kept in a white bag.
Submission is that the recovery is not of commercial
quantity and he is not accused in any other case of NDPS Act.
Considering the facts and circumstances of the case,
let the above named petitioner be released on bail on furnishing
bail bond of Rs.10,000/-(Rupees ten thousand) with two sureties
of the like amount each to the satisfaction of learned Sessions
Judge, Siwan in Siwan Muffasil P.S.Case No. 142 of 2011
(G.R.No. 1149 of 2011).
Tahir/- (Shyam Kishore Sharma, J.)