Patna High Court – Orders
Nawal Rai vs State Of Bihar on 25 March, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.40144 of 2010
NAWAL RAI
Versus
STATE OF BIHAR
-----------
04. 25.03.2011. Heard.
A truck loaded with sand was
intercepted and on search 155 K.G. of ganja
was recovered kept amidst sand in different
gunny bags. One Sheo Shankar Pandey was
arrested and on questioning he pointed out
that persons who had run away from the truck
were, besides others this petitioner also.
Regard being had to the material as
indicated in the FIR itself, let the above
named petitioner be released from custody on
furnishing bond of Rs.10,000/-(ten thousand)
with two sureties of the like amount each to
the satisfaction of Ist Additional Sessions
Judge, East Champaran, Motihari in Dumaria
Ghat P.S.Case No.79 of 2002 arising out of
NDPS Case No.89 of 2003.
B.Kr. ( Dharnidhar Jha,J.)