IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.33605 of 2010
AMARJEET CHOUDHARY
Versus
STATE OF BIHAR
-----------
2 15.09.2010 Heard learned counsel for the petitioner and
learned counsel appearing for the state.
It is alleged that 600 gms. of Ganja was
recovered from a Gumti where the petitioner was arrested
by the informant.
The stand of the petitioner is that the aforesaid
Gumti does not belong to the petitioner which is evident from
seizure list dated 16.6.2010. The submission of learned
counsel for the petitioner is that even if the aforesaid
recovery is assumed to be true, then also the said recovery
comes under the ambit of small quantity for which the
maximum punishment is only up to six months.
Considering the aforesaid submissions of the
parties as well as circumstances of the case, I direct the
petitioner, Amarjeet Choudhary to 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
Sultanganj P.S. Case No. 100 of 2010 to the satisfaction of
to the satisfaction of Sessions Judge, Bhagalpur.
( Hemant Kumar Srivastava, J.)
AKV/-