High Court Patna High Court - Orders

Raghubansh Sharma vs The State Of Bihar on 5 April, 2011

Patna High Court – Orders
Raghubansh Sharma vs The State Of Bihar on 5 April, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.6810 of 2011
                                  RAGHUBANSH SHARMA
                                                Versus
                                    THE STATE OF BIHAR
                                          -----

02/ 05.04.2011 Heard learned counsel for the petitioner as well as learned

Addl. P.P. for the State.

Allegedly, 25 plants of ganja were found in the field of the

petitioner.

The contention of the learned counsel for the petitioner is

that aforesaid recovery has been made from the ridge of the field of

the petitioner and moreover, weight of the aforesaid plants has not

been taken by the informant.

Taking into consideration the above stated facts and

circumstances as well as submissions of the parties, let petitioner,

Raghubansh Sharma, be released on bail on furnishing bail bonds of

Rs 10,000/- with two sureties of the like amount each to the

satisfaction of the Sessions Judge, Jehanabad in NDPS case no.

01/2011 arising out of Hulasganj P.S. Case no. 04/2011.

      shahid                                              (Hemant Kumar Srivastava,J)