IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.2799 of 2010
KANHAI PATEL
Versus
STATE OF BIHAR
-----------
7 29.11.2010 Heard learned counsel for the petitioner as well
as learned counsel for the state.
Allegedly, it is stated that one pound heroin was
recovered from possession of the petitioner but the F.S.L.
report dated 12.8.2010, which has been sent by 7th
Additional Sessions Judge, Muzaffarpur vide his forwarding
letter dated 30.10.2010, reveals that ingredients of heroin
was not detected in the white powdery substance alleged to
have been seized,
In the aforesaid circumstance, I have no option
except to grant privilege of bail to the petitioner.
Accordingly, the petitioner, namely, Kanhai Patel
is hereby directed to 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 Sessions Judge,
Muzaffarpur in connection with Muzaffarpur Town P.S. Case
No. 354 of 2009. Furthermore, one of the sureties must be
close relative of the petitioner and holder of landed property.
AKV/- ( Hemant Kumar Srivastava,J.)