IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.18741 of 2011
RAMESHWAR YADAV
Versus
THE STATE OF BIHAR
-----------
2 2.6.2011 Heard the parties.
The petitioner is accused in a case under the N.D.P.S.
act and prays for provisional bail on the ground that his daughter is
to be married on 10.6.2011.
I accordingly direct that the petitioner should be
released on provisional bail in Sathi PS Case No. 31/2011 on
furnishing bail bond of rupees ten thousand with two sureties of
the like amount each to the satisfaction of the Sessions Judge,
West Champaran, Bettiah, subject to the condition that his wife
and another family members should be bailers in this case who
will ensure that he surrenders in court on 17.6.2011.
List this case in usual course to be heard on merit.
Office is directed to give priority to this case and send
the Fax before any other case.
haque ( Sheema Ali Khan, J.)