IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.39459 of 2010
RAM AWTAR PODDAR @ RAMAUTAR PODDAR
Versus
STATE OF BIHAR
-----------
03 20.12.2010 Heard learned counsel for the petitioner as well as
learned P.P. for the State.
Petitioner is languishing in judicial custody since
20.09.2010 and allegedly, half Kg. Ganja was recovered from the
grocery store of the petitioner. Admittedly, the above stated
recovery does not come under the ambit of commercial quantity.
Considering the aforesaid facts and circumstances as
well as period of detention of the petitioner in judicial custody, the
above named petitioner (Ram Awtar Poddar @ Ramautar Poddar)
is directed to be released on bail on furnishing bail bonds of Rs.
10,000/- with two sureties of the like amount each to the
satisfaction of learned Sessions Judge, Bhagalpur in connection
with Amarpur P.S. Case No. 182 of 2010.
Shahzad (Hemant Kumar Srivastava, J)