High Court Patna High Court - Orders

Shivadhar Singh vs The State Of Bihar on 16 March, 2011

Patna High Court – Orders
Shivadhar Singh vs The State Of Bihar on 16 March, 2011
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     Cr.Misc. No.3468 of 2011
                                        SHIVADHAR SINGH
                                                 Versus
                                       THE STATE OF BIHAR
                                               -----------

02 16.03.2011 Heard learned counsel for the petitioner as well as

learned Additional Public Prosecutor for the State.

Taking into consideration that having more or less

similar allegation two co-accused persons have already been

granted privilege of bail by another Bench of this Court and

furthermore, the petitioner does not have any criminal

antecedent though it is alleged that 18 Kg. Ganja was recovered

from the possession of the petitioner, let the petitioner 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 7th Additional Sessions Judge-cum Special Judge,

Patna in connection with Special Case No. 07 of 2010 arising

out of Patna Junction P.S. Case No. 105 of 2010.

It is made clear that the conditions imposed upon

co-accused Ajit Kumar Singh vide order dated 27.09.2010

passed in Cr. Misc. No. 28569 of 2010 shall apply to the

petitioner also.

Shahzad                                          ( Hemant Kumar Srivastava, J.)