IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.3677 of 2011
PANKAJ KUMAR @ BABLU GARAIN
Versus
THE STATE OF BIHAR
-----------
02/ 17.03.2011 Heard learned counsel for the petitioner as well as learned
Addl. P.P. for the State.
Taking into consideration that neither petitioner was caught
at the sport nor any thing was recovered from his conscious
possession and having more or less similar case, some co-accused
persons have already been granted privilege of bail, let the petitioner
Pankaj Kumar @ Bablu Garain be released on bail on furnishing bail
bond of Rs 10,000/- with two sureties of the like amount each to the
satisfaction of the Addl. Sessions Judge FTC No. V, Nalanda at
Biharsharif in Sessions Trial no. 410 of 2009 arising out of Laheri
P.S. Case no. 146 of 2006.
shahid (Hemant Kumar Srivastava,J)