IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.38763 of 2010
KANHAIYA YADAV ........Petitioner.
Versus
THE STATE OF BIHAR
-----------
2 26.11.2010 Heard learned counsel for the
petitioner and learned counsel for the State.
Suresh Pandey and Lagandeo Prasad
were caught. Charas and Ganga were also
recovered from the place of gathering. They
disclosed the petitioner’s name as one of the
owner of the seized Ganja and Charas. While
the submission of the learned counsel for the
petitioner is that he has been named due to
enmity and that alone may not be taken for
refusal for anticipatory bail.
In the event of arrest or surrender
within one month from the date of
receipt/production of a copy of this order in
connection with Jadopur P.S. Case No. 26 of
2010 , above named petitioner shall be
released on bail on furnishing bail bond of Rs.
2
10,000/- (ten thousand) with two sureties of
the like amount each to the satisfaction of
learned sessions Judge, Gopalganj subject to
the conditions as laid down under Section
438(2) of Cr. P.C.
Bhardwaj ( Mandhata Singh, J.)