IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.14389 of 2011
SHIVNANDAN MAHTO, S/O-SRI BIRA MAHTO
Versus
THE STATE OF BIHAR
-----------
02 23.06.2011 Heard learned counsel for the petitioner as well as learned
Additional Public Prosecutor for the State.
Allegedly, some opium plants were found in Khata No. 151
pertaining to plot nos. 2976 and 2977.
The contention of learned counsel for the petitioner is that
the aforesaid plots do not belong to the petitioner. In support of his
contention, he drew my attention towards Annexure-2 to this petition
which reveals that the aforesaid plots belong to one Shisu Mahto and
others who were resident of village Lakhaipur whereas petitioner is said
to be resident of Village Ajnawa. Furthermore, parentage of aforesaid
Shisu Mahto and others also does not tally with the parentage of the
petitioner.
Accordingly, petitioner is directed to be released on bail on
furnishing bail bonds of Rs. 10,000/- (Ten Thousand) with two sureties
of the like amount each to the satisfaction of 1st Additional Sessions
Judge-cum-Special Judge, N.D.P.S., Gaya in connection with N.D.P.S.
Case No. 16 of 2008 arising out of Excise Case No. 49 of 2008.
Shahzad ( Hemant Kumar Srivastava, J.)