Patna High Court – Orders
Raj Kumar Singh vs The State Of Bihar on 30 June, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.19080 of 2010
RAJ KUMAR SINGH SON OF SRI LAXMAN SINGH, R/O
VILLAGE- LARUA, P.S.- TAJPUR, DISTRICT- SAMASTIPUR
Versus
THE STATE OF BIHAR
-----------
2 30/06/2010 Heard Mr. Krishna Prasad Singh the learned
Senior Counsel for the petitioner and learned APP for the
State.
Earlier prayer for bail of the petitioner was
rejected thrice considering the allegation that recovery was
of 316 Kg. of Ganja from the Bolero vehicle which was
being driven by the petitioner.
Considering the constraints of Section 37 of the
Narcotic Drugs and Psychotropic Substance Act, prayer for
bail of the petitioner is again rejected.
avin (Shyam Kishore Sharma, J.)