IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.7232 of 2011
MUKHTAR KHAN @ BASIR
Versus
THE UNION OF INDIA
-----------
03/ 13.04.2011 Heard learned counsel for the petitioner as well as learned
Addl. P.P. for the State.
Allegedly, alleged recovery of several kilograms ganja have
not been made for the conscious possession of the petitioner.
Learned counsel for the petitioner submits that the petitioner
is languishing in jail custody since 14.8.2010.
Taking into consideration the above stated facts and
circumstances as well as submissions of the parties, let petitioner,
Mukhtar Khan @ Basir, be released on bail on furnishing bail bonds
of Rs 10,000/- with two sureties of the like amount each to the
satisfaction of the Chief Judicial Magistrate, Bettiah, West Champaran
in Kangali P.S. Case no. 22/2010.
It is made clear that if any criminal antecedent of the
petitioner relating to offences of NDPS Act is found prior to the
institution of the present case, the learned court below shall be at
liberty to cancel the bail bonds of the petitioner.
shahid (Hemant Kumar Srivastava,J)