IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.19637 of 2011
LAL MANDAL
Versus
THE STATE OF BIHAR
2 11-07-2011
Heard learned counsel for the petitioner as well as
learned counsel for the state.
Allegedly, two motorcycles were seized by the
informant near the shop of one, Bechan Giri and 15 puriyas
Ganja were recovered from the dicky of motorcycle bearing
registration No. DL-598/9832 and the petitioner was arrested
from the place where the aforesaid motorcycles were
recovered.
The contention of learned counsel for the petitioner is
that the petitioner was arrested by the police on mere suspicion
and as a matter of fact, the petitioner does not have any affairs
with the seized motorcycles and moreover, the weight of seized
Ganja has not been given in the first information report.
Taking into consideration the aforesaid facts and
circumstances as well as submission of the parties, let the
petitioner, namely, Lal Mandal be released on bail on furnishing
bail bonds of Rs 10,000/- (ten thousand) with two sureties of the
like amount each in connection with G.O. Case No. 2 of 2011
(Keoti P.S. Case No. 18 of 2011) to the satisfaction of Special
Judge, Darbhanga.
AKV/- (Hemant Kumar Srivastava,J.)