IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (SJ) No.629 of 2011
RANJIT KUMAR
Versus
THE STATE OF BIHAR
-----------
02/ 07.06.2011 Call for lower court records and put
up this appeal under the heading “For
Admission” before appropriate Bench after
receipt of the same.
Arguing for bail, learned counsel for
the appellant submits that the sentence is of
five years. The appellant has remained in
custody between 5.9.2005 and 26.11.2007 and
is in custody since the date of judgment
i.e.30.4.2011. Further submission is that the
seized article is not of commercial quantity.
Considering the facts and
circumstances of the case, during pendency of
this appeal, the above named appellant shall
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 Sri Ajay Kumar Srivastava,
Additional Sessions Judge I, Ara, Bhojpur/his
successor court in N.D.P.S.Case No. 1(C) of
2005 and realization of fine imposed upon the
appellant shall also remain stayed.
Tahir/- ( Shyam Kishore Sharma, J.)