High Court Patna High Court - Orders

Basropan Tiwary @ Bansropan … vs The State Of Bihar on 18 July, 2011

Patna High Court – Orders
Basropan Tiwary @ Bansropan … vs The State Of Bihar on 18 July, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.21364 of 2011
                             Basropan Tiwary @ Bansropan Tiwari
                                            Versus
                                      The State Of Bihar
                                           -----------

02. 18.07.2011 Heard learned counsel for the petitioner and

learned counsel for the State.

One kilogram of ‘Ganja’ is recovered from

petitioner’s possession and he remained in custody since

25.4.2011.

Accordingly, let the above named petitioner 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 the Sessions Judge, Buxar in connection with

Dumraon P. S. Case No.116 of 2011 (N.D. Case No.03 of

2011).

Vikash                                                      (Mandhata Singh, J.)