High Court Patna High Court - Orders

Tej Narayan Singh vs The State Of Bihar on 14 November, 2011

Patna High Court – Orders
Tej Narayan Singh vs The State Of Bihar on 14 November, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.36329 of 2011
                       Tej Narayan Singh @ Petu Singh, S/O-Godhan Singh
                                              Versus
                                       The State Of Bihar
                                            -----------

02 14.11.2011 Heard learned counsel for the petitioner as well as

learned Additional Public Prosecutor for the State.

Petitioner is in jail custody since 25.06.2011 in a case

registered under Sections 8 (C) and 20(B) of N.D.P.S. Act.

Admittedly, neither petitioner was caught at the spot nor

anything was recovered from his conscious possession and in course

of investigation, it came to light that the seized vehicle from which the

alleged recovery of Ganja has been made belonged to petitioner and

furthermore, prior to institution of the present case, petitioner was

made accused in another case of N.D.P.S. Act.

Considering the aforesaid facts and circumstances as

well as submissions of the parties, let the petitioner be released on bail

on furnishing bail bonds of Rs. 10,000/- (Ten Thousand) with two

sureties of the like amount each to the satisfaction of 3 rd Additional

Sessions Judge, Arrah in connection with N.D.P.S. Case No. 07 of

2008 arising out of Ara Nawada P.S. Case No. 131 of 2008.

     SHAHZAD                                ( Hemant Kumar Srivastava, J.)