High Court Patna High Court - Orders

Tej Narayan Singh @ Petu Singh vs The State Of Bihar on 22 September, 2011

Patna High Court – Orders
Tej Narayan Singh @ Petu Singh vs The State Of Bihar on 22 September, 2011
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    Criminal Miscellaneous No.29973 of 2011
                     =============================================

Tej Narayan Singh @ Petu Singh
…. …. Petitioner/s
Versus
The State Of Bihar
…. …. Opposite Party/s
=============================================

2 22-09-2011 Heard learned counsel for the petitioner and learned

counsel for the State.

11.5 kg. of ganja is recovered from co-accused

Rameshwar Prasad who has only named this petitioner, as from

him said ganja was purchased. There is no other material against

this petitioner.

Hence, prayer of the petitioner for bail is allowed.

Let the above named petitioner be enlarged on bail on

furnishing bail bond of Rs. 10,000/- (ten thousand) with two

sureties of the like amount each to the satisfaction of Sessions

Judge-cum-Special Judge, N.D.P.S., Bhojpur at Ara in connection

with Charpokhari P.S. Case No. 74 of 2011 (N.D.P.S. Case No. 10

of 2011).

(Mandhata Singh, J.)

Shailendra Bhushan
Prasad/-