IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.928 of 2011
Saryug Gope @ Saryug Rai @ Sarju Rai,
S/o Late Narayan Rai.
Versus
The State of Bihar
-----------------
04. 16.08.2011 Heard learned counsel for the petitioner and the
State.
The petitioner seeks bail in a case instituted for
the offences under Sections 8, 20B, 21, 27A and 29 of
N.D.P.S. Act.
Considering the report of the Trial Court that the
evidence is now complete there is no cause for reviewing
the orders dated 12.05.2010 and 07.07.2010 by which
petitioner has been refused bail. The prayer for bail is
once again rejected.
Vikash/- (Anjana Prakash, J.)