High Court Patna High Court - Orders

Triveni Yadav vs State Of Bihar on 3 December, 2010

Patna High Court – Orders
Triveni Yadav vs State Of Bihar on 3 December, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.30426 of 2010
                                       TRIVENI YADAV
                                              Versus
                                       STATE OF BIHAR
                                            -----------

4 03.12.2010 Heard learned counsel for the petitioner as well

as learned counsel for the state.

Allegedly, 5 kgs 600 gms Ganja was recovered

from conscious possession of the petitioner.

Petitioner is in jail custody since 16.07.2010.

Paragraph-9 of this petition reveals that except a

case registered under Indian Penal Code, there is no any

other case pending against the petitioner.

Considering the quantity of recovery as well as

clean antecedent, the petitioner, namely, Triveni Yadav is

directed to be released on bail on furnishing bail bond of Rs

10,000/- (ten thousand) with two sureties of the like amount

each in connection with Alauli P.S. Case No. 87 of 2010

(Special Case No. 4 of 2010) to the satisfaction of Special

Judge, Khagaria.

AKV/-                                     ( Hemant Kumar Srivastava,J.)