High Court Patna High Court - Orders

Sharda Devi vs State Of Bihar &Amp; Anr on 29 September, 2010

Patna High Court – Orders
Sharda Devi vs State Of Bihar &Amp; Anr on 29 September, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.35959 of 2010
                                      SHARDA DEVI
                                           Versus
                               STATE OF BIHAR & ANR
                                         -----------

2. 29.09.2010 Heard learned counsel for the petitioner and

the State.

The petitioner being the lady is languishing in

jail custody since 14.05.2010 in a case registered under

Sections 20, 22, and 23 of the N.D.P.S. Act.

It is alleged that 3 Kg. Nepali Ganja was

recovered from the possession of the petitioner.

Statement has been made in Paragraph-9 that the

petitioner has no criminal antecedent.

Considering the aforesaid submission, let the

petitioner namely, Sharda Devi 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

Sessions Judge, West Champaran at Bettiah in

connection with Inerwa P.S. Case No. 20 of 2010 giving

rise to N.D.P.S. Case No. 39 of 2010.

Anand Kr.                                            ( Dinesh Kumar Singh, J.)