IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.21364 of 2011
Basropan Tiwary @ Bansropan Tiwari
Versus
The State Of Bihar
-----------
02. 18.07.2011 Heard learned counsel for the petitioner and
learned counsel for the State.
One kilogram of ‘Ganja’ is recovered from
petitioner’s possession and he remained in custody since
25.4.2011.
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 the Sessions Judge, Buxar in connection with
Dumraon P. S. Case No.116 of 2011 (N.D. Case No.03 of
2011).
Vikash (Mandhata Singh, J.)