High Court Patna High Court - Orders

Prabhu Yadav vs The State Of Bihar on 30 June, 2011

Patna High Court – Orders
Prabhu Yadav vs The State Of Bihar on 30 June, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.18040 of 2011
                                      Prabhu Yadav
                                          Versus
                                  The State Of Bihar
                                        -----------

3 30.6.2011 Heard learned counsel for the parties.

Petitioner’s name has appeared in

confession made by co-accused Paras Yadav before

the Police, found in possession of 18 kgs of

Ganja only.

Thus, having regard to the facts and

circumstances of the case, the above named

petitioner is 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 4th Additional

Sessions Judge, West Champaran, Bettiah in Trial

No. 31 of 2011 arising out of Bhangaha P.S. Case

No. 32 of 2010.

AI                                                        ( Mandhata Singh, J.)