Patna High Court – Orders
Ramesh Yadav vs The State Of Bihar on 26 September, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.28687 of 2011
1. Ramesh Yadav Sri Yogi Lal Yadav Vill- Khuthari,P.S-
Banmankhi,Dist-Purnea.
Versus
1. The State of Bihar
---------------
03. 26.09.2011 Heard learned counsel for the petitioner and the
State.
The petitioner is apprehending his arrest in a
case registered under Section 20 of N.D.P.S. Act.
Considering that the ganja was recovered from
outside of the house of the petitioner, I am not inclined to
grant anticipatory bail to the petitioner. The prayer for bail
is rejected.
(Anjana Prakash, J.)
Vikash/-