IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.18418 of 2010
SUNIL DAS s/o Harihar Das
Versus
THE STATE OF BIHAR
-----------
3/ 29.06.2010 Heard learned counsel for the petitioner and the Union of
India.
Petitioner is an accused in a case under Sections20, 22 and
23 of the N.D.P.S. Act.
Learned counsel for the petitioner submits that 15 Kg.
Ganja was seized from the possession of petitioner and the same
would not come within the commercial category. He further submits
that the seized Ganja belonged to another person and he was carrying
the same in order to earn some remuneration without knowing
whether the packet contain Ganja or not. The petitioner is in custody
since 13.12.2009.
In the circumstances, I am not inclined to grant bail to the
petitioner for the present. His prayer for bail is rejected. However, he
may renew his prayer for bail after two months.
(Samarendra Pratap Singh, J.)
Uday/