Patna High Court – Orders
Suresh Sahani vs State Of Bihar on 12 July, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.35208 of 2010
Suresh Sahani
Versus
State Of Bihar
-----------
Lawyer for Petitioner- Mr. Arbind Kumar-Adv.
Lawyer for Union of India- Mr. Gopesh Kumar-C.G.C.
————–
04. 12.07.2011 Heard learned counsel for the
petitioner and learned counsel for the State.
Petitioner is found in possession of
13 kilograms of ‘Ganja’ and petitioner
remained in custody since 19.7.2010.
Accordingly, let the above named
petitioner be released on bail on furnishing
bail bond of Rs. 10,000/- (ten thousand) with
two sureties of the like amount each to the
satisfaction of District & Sessions Judge,
West Champaran at Bettiah in connection with
Kangali P. S. Case No.21 of 2010.
Vikash (Mandhata Singh,
J.)