High Court Patna High Court - Orders

Satyendra Kumar Yadav vs State Of Bihar on 24 March, 2011

Patna High Court – Orders
Satyendra Kumar Yadav vs State Of Bihar on 24 March, 2011
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   CR. APP (SJ) No.1076 of 2010
                      SATYENDRA KUMAR YADAV SON OF KISHORI
                      PRASAD, RESIDENT OF VILLAGE- SAIDALLI, P.S.
                      RAHUI, DISTRICT- NALANDA.
                                                               ... APPELLANT.
                                                  Versus
                            THE STATE OF BIHAR.......... RESPONDENT.
                                                ---------

4. 24.03.2011. Interlocutory Application No. 624 of 2011.

Solitary appellant stands convicted for the offence

under Section 20(b)(ii)(B) of the N.D.P.S. Act and sentenced to

undergo Rigorous Imprisonment for 7 years and to pay a fine

of Rs. 50,000/- (fifty thousand), on failure to further undergo

Rigorous Imprisonment for one year.

Considering the facts and circumstances and

observation of mandatory requirement of Section 50, the

appellant, who availed the prayer for bail at pre trial stage, is

directed to 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 Additional Sessions Judge, VII,

Patna in connection with Special Case No. 59 of 2007, pending

hearing of the appeal.

The realization of fine shall remain stayed, in the

meantime.

     Ibrar/-                                               ( Akhilesh Chandra, J.)