High Court Patna High Court - Orders

Ranjeet Kumar @ Ranjit Kumar vs The State Of Bihar on 23 June, 2010

Patna High Court – Orders
Ranjeet Kumar @ Ranjit Kumar vs The State Of Bihar on 23 June, 2010
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                     CR.MISC. NO.17073 OF 2010
RANJEET KUMAR @ RANJIT KUMAR, SON OF ASHOK PRASAD JAISWAL,
VILLAGE HARINAGAR, WARD NO. 08, NEW TOLA, POST OFFICE AND POLICE
STATION RAMNAGAR, NARAINPUR, DISTRICT EAST CHAMPARAN
                              VERSUS
                        THE STATE OF BIHAR
                             ************

3 23/06/2010 Heard Counsel for the petitioner and the

A.P.P. appearing on behalf of the State.

The petitioner is accused in a case under

Section 8 of the Narcotic Drugs and Psychotropic

Substances Act.

The bail application of the above named

petitioner is rejected for the present.

However, the petitioner may renew his prayer

for bail after completing three years in custody.

Anand                                                     ( Sheema Ali Khan, J.)