High Court Patna High Court - Orders

Binod Sah vs The State Of Bihar &Amp; Anr on 25 June, 2010

Patna High Court – Orders
Binod Sah vs The State Of Bihar &Amp; Anr on 25 June, 2010
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Cr.Misc. No.20738 of 2010
                              BINOD SAH
                                 Versus
                      THE STATE OF BIHAR & ANR
                                -----------

02. 25.06.2010 Petitioner is languishing in jail in connection

with a case registered under Section 20 of the N.D.P.S.

Act.

The recovery has been made from one

Bhikham Yadav who confessed that the alleged seized

material was of this petitioner and one Madan Singh. It

is submitted by learned counsel for the petitioner that

Bhikhan Sah has been granted bail vide Cr. Misc. No.

14441 of 2010 which also gets reflected through

computer report.

Learned counsel for the Union of India

submits that though no recovery has been made form the

possession of the petitioner but the person from whom

the recovery has been made has named this petitioner.

In view of the fact that there is no recovery

from the possession of the petitioner and the petitioner

has no criminal antecedent, let the petitioner namely

Binod Sah 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 Sessions Judge, Siwan

in connection with Goreakothi(G.B. Nagar) P.S. Case No.
2

32 of 2009.

It is made clear that if the petitioner fails to

appear on two consecutive dates of the trial then the Trial

Court will be at liberty to cancel the bail bond of the

petitioner.

Shageer                                        (Dinesh Kumar Singh, J.)