IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.28594 of 2011
Guddu Prasad Singh
Versus
The State Of Bihar
---------------------------------- ]
2 09.09.2011
Heard learned counsel for the parties.
Two kgs of Ganja is recovered from
petitioner’s possession but he remained in
custody since 30.5.2011.
Thus, having regard to the facts and
circumstances of the case as well as submission
of the parties, the above named petitioner is
directed to 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 Chief Judicial Magistrate,
Siwan in Siwan Town (Nagar) P.S. Case No. 123
of 2011.
AI ( Mandhata Singh, J.)