High Court Patna High Court - Orders

Rameshwar Yadav vs The State Of Bihar on 2 June, 2011

Patna High Court – Orders
Rameshwar Yadav vs The State Of Bihar on 2 June, 2011
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.18741 of 2011
                              RAMESHWAR YADAV
                                        Versus
                              THE STATE OF BIHAR
                                      -----------

2 2.6.2011 Heard the parties.

The petitioner is accused in a case under the N.D.P.S.

act and prays for provisional bail on the ground that his daughter is

to be married on 10.6.2011.

I accordingly direct that the petitioner should be

released on provisional bail in Sathi PS Case No. 31/2011 on

furnishing bail bond of rupees ten thousand with two sureties of

the like amount each to the satisfaction of the Sessions Judge,

West Champaran, Bettiah, subject to the condition that his wife

and another family members should be bailers in this case who

will ensure that he surrenders in court on 17.6.2011.

List this case in usual course to be heard on merit.

Office is directed to give priority to this case and send

the Fax before any other case.

     haque                                            ( Sheema Ali Khan, J.)