IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.21122 of 2010
RABINDRA SINGH
Versus
STATE OF BIHAR
-----------
2. 2.7.2010 Heard learned counsel for the petitioner and
the State.
The submission is that a raid in the jail
premises under Sections 414/188 of the Penal Code
and Section 20/22 of the N.D.P.S. Act was conducted
and from the seizure list a sum of Rs. 1000/- was
recovered.
Considering the facts and circumstances of
the case, let the petitioner above named be enlarged on
bail on furnishing bail bonds of Rs. 20,000/- (twenty
thousand) with two sureties of the like amount each to
the satisfaction of the A.D.J., Lakhisarai in connection
with N.D.P.S. Lakhisarai P.S. Case No. 163 of 2009.
P. Kumar ( Navin Sinha, J.)