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)