High Court Patna High Court - Orders

Triloki Prasad vs The State Of Bihar on 3 February, 2011

Patna High Court – Orders
Triloki Prasad vs The State Of Bihar on 3 February, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.225 of 2011
              TRILOKI PRASAD, SON OF RAM AYODHAYA PRASAD
                                      Versus
                             THE STATE OF BIHAR
                                    -----------

02 03.02.2011 Heard learned counsel for the petitioner as well as

learned Public Prosecutor for the State.

Petitioner seeks his bail in connection with N.D.P.S.

Case No. 84 of 2010 arising out of Bettiah Town P.S. Case No. 394 of

2010 registered under Sections 20, 22 and 23 of the N.D.P.S. Act.

Allegedly, five kgs. Ganja kept in 703 puriyas were

recovered from the Gumti of the petitioner. The contention of learned

counsel for the petitioner is that the aforesaid Gumti does not belong to

the petitioner and even if the aforesaid recovery assumes to be true, then

also, the said recovery is much lesser than commercial quantity.

Considering the aforesaid submissions as well as period

of detention of the petitioner in jail custody above named 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 Sessions Judge, West Champaran at Bettiah in

connection with above stated N.D.P.S. Case No. 84 of 2010.

Shahzad                                      (Hemant Kumar Srivastava, J)