IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.7269 of 2011
DHARMENDRA BHAGAT
Versus
THE STATE OF BIHAR
-----------
02/ 07.04.2011 Heard learned counsel for the petitioner as well as learned
P.P. for the State.
Taking into consideration that neither the petitioner was
caught at the spot nor anything has been recovered from his conscious
possession, the petitioner Dharmendra Bhagat is directed to be
released on bail on furnishing bail bonds of Rs 10,000/- with two
sureties of the like amount each to the satisfaction of Sri, J. Alam,
Judicial Magistrate, Ist Class, Shikarhana at Motihari in connection
with Madhuban P.S. Case no. 11 of 2007.
shahid (Hemant Kumar Srivastava,J)