High Court Patna High Court - Orders

Satbir Singh vs State Of Bihar on 10 July, 2008

Patna High Court – Orders
Satbir Singh vs State Of Bihar on 10 July, 2008
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Cr.Misc. No.3657 of 2008
                                         SATBIR SINGH
                                               Versus
                                       STATE OF BIHAR
                                             -----------

4 10/07/2008 Heard learned counsel for the petitioner and learned counsel

representing the State.

1200 Grams of Opium was seized on the truck. Report of

the Forensic Science Laboratory supports that the seized article was

opium.

Submission is that the seized opium is less than the

commercial quantity prescribed under the N.D.P.S. Act.

Considering the facts and circumstances of the case, the

petitioner Satbir Singh is directed to be released on bail on furnishing

of bail bonds of Rs. 50,000/- (fifty thousand) with two sureties of the

like amount each to the satisfaction of the Sessions Judge-cum-Special

Judge, Kaimur at Bhabua in connection with Kudra P.S. Case No. 88

of 2007 with condition that both the bailors shall be local and

substantial.

avin.                                    (Shyam Kishore Sharma, J.)