High Court Patna High Court - Orders

Parshuram Singh vs State Of Bihar on 17 September, 2010

Patna High Court – Orders
Parshuram Singh vs State Of Bihar on 17 September, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.33428 of 2010
                                    PARSHURAM SINGH
                                             Versus
                                      STATE OF BIHAR
                                           -----------

2. 17.09.2010. Heard learned counsel for the petitioner

and the State.

The petitioner aged about 70 years is

languishing in custody since 25.07.2010 in a

case registered under Section 20 of the N.D.

P.S. Act.

It is alleged that 250 grams of Ganja

was recovered from possession of the

petitioner. It is submitted that the petitioner

is a saint and the quantity comes within the

purview of small quantity and has no criminal

antecedent and the statement to that effect has

been made in paragraph no.11 of the petition.

Considering the aforesaid facts, let the

petitioner above named 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 the learned Special

Judge, Aurangabad, in connection with Amba P.S.

Case No. 55 of 2010.

            U.K.                    (Dinesh Kumar Singh,J)