IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.32148 of 2010
PINTU SINGH
Versus
THE STATE OF BIHAR
-----------
3 26.11.2010 Heard counsel for the petitioner and the State.
The petitioner is an accused in a case under sections 8/
20 of the N.D.P.S. Act.
Learned counsel for the petitioner submits that 20 Kgs
of Ganja was recovered from a lonely place in the Railway Station
and nothing has been recovered either from his possession or from
his house. The petitioner has been implicated in this case on mere
suspicion. The petitioner is in custody since 16.7.2010.
Considering the facts and circumstances of the case,
the petitioner Pintu Singh is directed to be released on bail in
connection with Vikramganj P.S. Case No.76 of 2010 on
furnishing bail bond of Rs.5,000/- with two sureties of the like
amount each to the satisfaction of the 4th Additional Sessions
Judge, Sasaram, Rohtas.
(S.P.Singh,J)
KHAN