IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.36329 of 2011
Tej Narayan Singh @ Petu Singh, S/O-Godhan Singh
Versus
The State Of Bihar
-----------
02 14.11.2011 Heard learned counsel for the petitioner as well as
learned Additional Public Prosecutor for the State.
Petitioner is in jail custody since 25.06.2011 in a case
registered under Sections 8 (C) and 20(B) of N.D.P.S. Act.
Admittedly, neither petitioner was caught at the spot nor
anything was recovered from his conscious possession and in course
of investigation, it came to light that the seized vehicle from which the
alleged recovery of Ganja has been made belonged to petitioner and
furthermore, prior to institution of the present case, petitioner was
made accused in another case of N.D.P.S. Act.
Considering the aforesaid facts and circumstances as
well as submissions of the parties, let the petitioner be released on bail
on furnishing bail bonds of Rs. 10,000/- (Ten Thousand) with two
sureties of the like amount each to the satisfaction of 3 rd Additional
Sessions Judge, Arrah in connection with N.D.P.S. Case No. 07 of
2008 arising out of Ara Nawada P.S. Case No. 131 of 2008.
SHAHZAD ( Hemant Kumar Srivastava, J.)