IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.21684 of 2011
1. Awadhesh Ram
2. Dinesh Ram
Versus
The State Of Bihar
-----------
2/ 21.07.2011 Heard learned counsel for the petitioners and learned
counsel for the State.
Petitioners’ having in their possession 16 kg. of ganja
each below commercial quantity, remained in custody since
08.03.2010.
Having considered the same, prayer of the petitioners
for bail is allowed.
Let the above named petitioners be released on bail on
furnishing bail bond of Rs. 10,000/- (ten thousand) each with two
sureties of the like amount each to the satisfaction of Ist Addl.
Sessions Judge, Madhubani in connection with Benipatti P.S. Case
No. 23 of 2010 arising out of G.R. No. 03 of 2010 corresponding
to T.R. No. 05 of 2010.
Shail ( Mandhata Singh, J.)