IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.29973 of 2011
=============================================
Tej Narayan Singh @ Petu Singh
…. …. Petitioner/s
Versus
The State Of Bihar
…. …. Opposite Party/s
=============================================
2 22-09-2011 Heard learned counsel for the petitioner and learned
counsel for the State.
11.5 kg. of ganja is recovered from co-accused
Rameshwar Prasad who has only named this petitioner, as from
him said ganja was purchased. There is no other material against
this petitioner.
Hence, prayer of the petitioner for bail is allowed.
Let the above named petitioner be enlarged on bail on
furnishing bail bond of Rs. 10,000/- (ten thousand) with two
sureties of the like amount each to the satisfaction of Sessions
Judge-cum-Special Judge, N.D.P.S., Bhojpur at Ara in connection
with Charpokhari P.S. Case No. 74 of 2011 (N.D.P.S. Case No. 10
of 2011).
(Mandhata Singh, J.)
Shailendra Bhushan
Prasad/-