High Court Patna High Court - Orders

Ranjit Kumar vs The State Of Bihar on 7 June, 2011

Patna High Court – Orders
Ranjit Kumar vs The State Of Bihar on 7 June, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                       CR. APP (SJ) No.629 of 2011
                               RANJIT KUMAR
                                  Versus
                            THE STATE OF BIHAR
                               -----------

02/ 07.06.2011 Call for lower court records and put

up this appeal under the heading “For

Admission” before appropriate Bench after

receipt of the same.

Arguing for bail, learned counsel for

the appellant submits that the sentence is of

five years. The appellant has remained in

custody between 5.9.2005 and 26.11.2007 and

is in custody since the date of judgment

i.e.30.4.2011. Further submission is that the

seized article is not of commercial quantity.

Considering the facts and

circumstances of the case, during pendency of

this appeal, the above named appellant shall

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 Sri Ajay Kumar Srivastava,

Additional Sessions Judge I, Ara, Bhojpur/his

successor court in N.D.P.S.Case No. 1(C) of

2005 and realization of fine imposed upon the

appellant shall also remain stayed.

Tahir/- ( Shyam Kishore Sharma, J.)