IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.21734 of 2011
Shiv Pujan Sharma
Versus
The State Of Bihar
-----------
03/ 21.09.2011 Heard learned counsel for the petitioner as well as learned
Addl. Public Prosecutor for the State.
Taking into consideration that neither the petitioner was
caught at the spot nor anything was recovered from his conscious
possession, let the petitioner, Shiv Pujan Sharma, be released on bail
on furnishing bail bonds of Rs 10,000/- with two sureties of the like
amount each to the satisfaction of the Chief Judicial Magistrate,
Gopalganj in Bhorey P.S. Case no. 104/2011.
shahid (Hemant Kumar Srivastava,J)