High Court Patna High Court - Orders

Saryug Gope @ Saryug Rai @ Sarju Rai vs The State Of Bihar on 16 August, 2011

Patna High Court – Orders
Saryug Gope @ Saryug Rai @ Sarju Rai vs The State Of Bihar on 16 August, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                        Criminal Miscellaneous No.928 of 2011
                        Saryug Gope @ Saryug Rai @ Sarju Rai,
                                S/o Late Narayan Rai.
                                        Versus
                                  The State of Bihar
                                    -----------------

04. 16.08.2011 Heard learned counsel for the petitioner and the

State.

The petitioner seeks bail in a case instituted for

the offences under Sections 8, 20B, 21, 27A and 29 of

N.D.P.S. Act.

Considering the report of the Trial Court that the

evidence is now complete there is no cause for reviewing

the orders dated 12.05.2010 and 07.07.2010 by which

petitioner has been refused bail. The prayer for bail is

once again rejected.

Vikash/-                                       (Anjana Prakash, J.)