Patna High Court – Orders
Narain Mahto vs The State Of Bihar on 2 August, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.22949 of 2011
Narain Mahto
Versus
The State Of Bihar
----------------------------------
2 2.8.2011 Heard learned counsel for the parties.
Allegation against this petitioner is
about cultivation of opium plant but remained
in custody since 6.6.2011.
In the circumstances, 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 1st Additional
Sessions Judge, Gaya in N.D.P.S. CASE no.
21/2008 arising out of Excise Case No. 56/2008.
AI ( Mandhata Singh, J.)