IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.3314 of 2011
SUNIL SAH @ SUNIL KUMAR
Versus
THE STATE OF BIHAR
-----------
2 16.03.2011 Heard learned counsel for the petitioner as well as
learned counsel for the state.
Allegedly, two kg Ganja was recovered from
possession of the petitioner.
The contention of learned counsel for the petitioner is
that the petitioner is languishing in jail custody since 22.04.2010
and the alleged recovery is less than commercial quantity.
Considering the aforesaid facts and circumstances of
the case, let the petitioner, namely, Sunil Sah @ Sunil Kumar
be released on bail on furnishing bail bond of Rs 10,000/- (ten
thousand) with two sureties of the like amount each in
connection with Subhadara P. S. Case No. 28 of 2010
corresponding to NDPS Case No. 32 of 2010 to the satisfaction
of Sessions Judge, West Champaran at Bettiah.
AKV/- (Hemant Kumar Srivastava,J.)