High Court Patna High Court - Orders

Kanhaiya Yadav vs The State Of Bihar on 26 November, 2010

Patna High Court – Orders
Kanhaiya Yadav vs The State Of Bihar on 26 November, 2010
          IN THE HIGH COURT OF JUDICATURE AT PATNA
                    Cr.Misc. No.38763 of 2010

       KANHAIYA YADAV                             ........Petitioner.
                             Versus
                       THE STATE OF BIHAR
                            -----------

2 26.11.2010 Heard learned counsel for the

petitioner and learned counsel for the State.

Suresh Pandey and Lagandeo Prasad

were caught. Charas and Ganga were also

recovered from the place of gathering. They

disclosed the petitioner’s name as one of the

owner of the seized Ganja and Charas. While

the submission of the learned counsel for the

petitioner is that he has been named due to

enmity and that alone may not be taken for

refusal for anticipatory bail.

In the event of arrest or surrender

within one month from the date of

receipt/production of a copy of this order in

connection with Jadopur P.S. Case No. 26 of

2010 , above named petitioner shall be

released on bail on furnishing bail bond of Rs.
2

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

the like amount each to the satisfaction of

learned sessions Judge, Gopalganj subject to

the conditions as laid down under Section

438(2) of Cr. P.C.

Bhardwaj                        ( Mandhata Singh, J.)