High Court Patna High Court - Orders

Surya Narayan Yadav &Amp; Ors vs State Of Bihar on 12 July, 2010

Patna High Court – Orders
Surya Narayan Yadav &Amp; Ors vs State Of Bihar on 12 July, 2010
                         IN THE HIGH COURT OF JUDICATURE AT PATNA
                                          Cr.Misc. No.14509 of 2010
                   1.   SURYA NARAYAN YADAV SON OF LATE CHULAI YADAV
                   2.   BINDESHWARI RAM @ BINDESHWAR RAM SON OF DUWHA
                        RAM
                   3.   AINUAL MIAN @ MD. AINUL MIAN SON OF LATE KHATAR
                        MIAN
                   4.   PRMOD KAMAT @ PRAMOD KAMAIT SON OF DEO
                        NARAYAN KAMAT
                   5.   AMRESH MEHTA SON OF SHREE LAL MEHTA
                   6.   SANJEEV PATHAK SON OF MURLIDHAR PATHAK
                   7.   RAMBALI RAM SON OF DEO NARAYAN RAM
                                                        Versus
                                                STATE OF BIHAR
                                                      -----------

For the Petitioners : Mr. Pramod Mishra, Advocate
For Union of India : Mr. Satyendra Kr. Jha, C.G.C.

——–

4. 12.7.2010 Heard learned Counsel for the petitioners, the State and

the Union of India.

The petitioners seek bail in a case instituted for the

offence under Sections 8/20(B)/22/23 of the N.D.P.S. Act.

Considering that the petitioners were carriers of ganja,

I am not inclined to grant bail to the petitioners.

The prayer for bail is rejected.

The trial court is directed to expedite the trial.

( Anjana Prakash, J. )

Narendra/