High Court Patna High Court - Orders

Kanhai Patel vs State Of Bihar on 29 November, 2010

Patna High Court – Orders
Kanhai Patel vs State Of Bihar on 29 November, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.2799 of 2010
                                        KANHAI PATEL
                                              Versus
                                      STATE OF BIHAR
                                            -----------

7 29.11.2010 Heard learned counsel for the petitioner as well

as learned counsel for the state.

Allegedly, it is stated that one pound heroin was

recovered from possession of the petitioner but the F.S.L.

report dated 12.8.2010, which has been sent by 7th

Additional Sessions Judge, Muzaffarpur vide his forwarding

letter dated 30.10.2010, reveals that ingredients of heroin

was not detected in the white powdery substance alleged to

have been seized,

In the aforesaid circumstance, I have no option

except to grant privilege of bail to the petitioner.

Accordingly, the petitioner, namely, Kanhai Patel

is hereby 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 Sessions Judge,

Muzaffarpur in connection with Muzaffarpur Town P.S. Case

No. 354 of 2009. Furthermore, one of the sureties must be

close relative of the petitioner and holder of landed property.

AKV/-                                      ( Hemant Kumar Srivastava,J.)