IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.11345 of 2011
MOHAN PATEL
Versus
THE UNION OF INDIA
-----------
2 20.04.2011 Heard learned counsel for the petitioner as
well as learned Additional Public Prosecutor for the
State.
Petitioner is languishing in jail custody since
18.08.2010 on the allegation that he was caught along
with 4.5 Kg. Ganja. The contention of learned counsel
for the petitioner is that petitioner does not have any
criminal antecedent and the above stated recovery is
less than commercial quantity.
Taking into consideration the above stated
facts and circumstances as well as submissions of the
parties, let the petitioner, namely, Mohan Patel be
released on bail on furnishing bail bonds of Rs.10,000/-
(Ten Thousand) with two sureties of the like amount
each to the satisfaction of learned 3rd Additional
Sessions Judge, East Champaran, Motihari in
connection with Kundwa Chainpur P.S. Case no.25 of
2010.
(Hemant Kumar Srivastava, J.)
PN