IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.35959 of 2010
SHARDA DEVI
Versus
STATE OF BIHAR & ANR
-----------
2. 29.09.2010 Heard learned counsel for the petitioner and
the State.
The petitioner being the lady is languishing in
jail custody since 14.05.2010 in a case registered under
Sections 20, 22, and 23 of the N.D.P.S. Act.
It is alleged that 3 Kg. Nepali Ganja was
recovered from the possession of the petitioner.
Statement has been made in Paragraph-9 that the
petitioner has no criminal antecedent.
Considering the aforesaid submission, let the
petitioner namely, Sharda Devi 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, West Champaran at Bettiah in
connection with Inerwa P.S. Case No. 20 of 2010 giving
rise to N.D.P.S. Case No. 39 of 2010.
Anand Kr. ( Dinesh Kumar Singh, J.)