IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.18526 of 2011
Gajadhar Mahto @ Gajendra Mahto,
S/o Late Ramrup Mahto.
Versus
The State of Bihar
------------------
03. 20.09.2011 Heard learned counsel for the petitioner and the
State.
The petitioner seeks bail in a case instituted for
the offences under Sections 18, 20 and 22 of N.D.P.S.
Act.
The petitioner was refused bail by order dated
18.08.2009 and as per the report of the Trial Court the
trial is at the fag end.
In view of such, I am not inclined to review the
earlier order. The prayer for bail is once again rejected.
(Anjana Prakash, J.)
Vikash/-