Patna High Court – Orders
Ram Babu Turha vs State Of Bihar on 2 July, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.16981 of 2010
RAM BABU TURHA .
Versus
STATE OF BIHAR .
-----------
3/ 02/07/2010 Heard learned counsel for the petitioner and
learned counsel for the State.
The allegations are under Sections- 22, 22, 23
and 25 of the Narcotic Drugs and Psychotropic
Substances Act for recovery of 127 k.gs. of Ganza along
with others when they are alleged to be drug runners on
the Indo-Nepal Border.
This Court is not persuaded to grant bail to
the petitioner. The application is rejected.
KC ( Navin Sinha, J.)