High Court Patna High Court - Orders

Awadhesh Ram & Anr. vs The State Of Bihar on 21 July, 2011

Patna High Court – Orders
Awadhesh Ram & Anr. vs The State Of Bihar on 21 July, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr. Misc. No.21684 of 2011
                                     1. Awadhesh Ram
                                     2. Dinesh Ram
                                               Versus
                                        The State Of Bihar
                                             -----------

2/ 21.07.2011 Heard learned counsel for the petitioners and learned

counsel for the State.

Petitioners’ having in their possession 16 kg. of ganja

each below commercial quantity, remained in custody since

08.03.2010.

Having considered the same, prayer of the petitioners

for bail is allowed.

Let the above named petitioners be released on bail on

furnishing bail bond of Rs. 10,000/- (ten thousand) each with two

sureties of the like amount each to the satisfaction of Ist Addl.

Sessions Judge, Madhubani in connection with Benipatti P.S. Case

No. 23 of 2010 arising out of G.R. No. 03 of 2010 corresponding

to T.R. No. 05 of 2010.

Shail                                          ( Mandhata Singh, J.)