High Court Patna High Court - Orders

Sudhir Mandal @ Gujo Mandal vs The State Of Bihar on 15 March, 2011

Patna High Court – Orders
Sudhir Mandal @ Gujo Mandal vs The State Of Bihar on 15 March, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.3120 of 2011
                           SUDHIR MANDAL @ GUJO MANDAL
                                              Versus
                                    THE STATE OF BIHAR
                                            -----------

02/ 15.03.2011 Heard learned counsel for the petitioner as well as learned

Addl. P.P. for the State.

Taking into consideration that alleged recovery has been

made from Basa of the petitioner and admittedly, said recovery has

not been made from the conscious possession of the petitioner, let

petitioner Sudhir Mandal @ Gujo Mandal be released on bail on

furnishing bail bond of Rs 10,000/- with two sureties of the like

amount each to the satisfaction of the Chief Judicial Magistrate,

Khagaria in Beldour P.S. Case no. 104 of 2010.

      shahid                                             (Hemant Kumar Srivastava,J)