High Court Patna High Court - Orders

Ashok Rai vs The State Of Bihar &Amp; Anr on 6 October, 2010

Patna High Court – Orders
Ashok Rai vs The State Of Bihar &Amp; Anr on 6 October, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.28425 of 2010
                                          ASHOK RAI
                                              Versus
                              THE STATE OF BIHAR & ANR
                                            -----------

02/ 06.10.2010 Heard learned counsel for the petitioner as well as learned

P.P. for the State.

Admittedly, it was co-accused Shravan Das who was caught

by the informant along with 11.5 kg ganja and the said co-accused

disclosed that the petitioner has given the aforesaid ganja to him.

Admittedly, co-accused Shravan Das has already been granted

privilege of bail by a bench of this court vide order dated 30.11.2009

passed in Cr. Misc. no. 41069 of 2009.

Considering the facts and circumstances of the case as well

as submissions of the parties, I direct the petitioner to be released on

bail in connection with Special Case no. 45/2009 arising out of

Didarganj P.S. Case no. 126 of 2009 on furnishing bail bond of Rs

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

of District Judge/ Addl. Sessions Judge VII, Patna.

      shahid                                                 (Hemant Kumar Srivastava,J))