IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.18040 of 2011
Prabhu Yadav
Versus
The State Of Bihar
-----------
3 30.6.2011 Heard learned counsel for the parties.
Petitioner’s name has appeared in
confession made by co-accused Paras Yadav before
the Police, found in possession of 18 kgs of
Ganja only.
Thus, having regard to the facts and
circumstances of the case, 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 4th Additional
Sessions Judge, West Champaran, Bettiah in Trial
No. 31 of 2011 arising out of Bhangaha P.S. Case
No. 32 of 2010.
AI ( Mandhata Singh, J.)