High Court Patna High Court - Orders

Sharvan Sao @ Sarwan Kumar vs The State Of Bihar on 6 July, 2010

Patna High Court – Orders
Sharvan Sao @ Sarwan Kumar vs The State Of Bihar on 6 July, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.10298 of 2010
               SHARVAN SAO @ SARWAN KUMAR, SON OF LATE NATHUNI SAO
                                             Versus
                1. THE STATE OF BIHAR
                2. THE UNION OF INDIA, THROUGH D.G., NARCOTICS
                   CONTROL BUREAU, NEW DELHI.
                                           -----------

3. 06.07.2010 Heard learned counsel for the petitioner and the

State.

The petitioner seeks bail in a case instituted for the

offence under Sections 21, 22 and 23 of the Indian Penal Code.

Considering that along with the Arms, seven big

purias weighing 20 grams and fourty one small purias of Smack

was recovered from the possession of the petitioner and he has

criminal antecedents, I am not inclined to grant bail to the

petitioner.

The prayer for bail is rejected.

The trial court is directed to expedite the trial in view

of the nature of the offence.

( Anjana Prakash, J.)
S.Ali