High Court Patna High Court - Orders

Sadique Ansari vs The State Of Bihar on 18 November, 2011

Patna High Court – Orders
Sadique Ansari vs The State Of Bihar on 18 November, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Criminal Appeal (SJ) No.1199 of 2011
                                         Sadique Ansari
                                              Versus
                                     The State Of Bihar
                                 ----------------------------------

2. 18.11.2011 This appeal shall be heard.

Call for the lower court records.

As regards the prayer for bail of he appellant, the

submission is that the allegation and evidence indicates as if

seventy pudias of heroin were recovered from the conscious

possession of the appellant, however there was no weight of

the heroin recovered and further submission is that out of eight

years imprisonment awarded to the appellant, he has already

served out six years and six months.

Regard being had to the submissions, let

appellant Sadique Ansari be directed to be released, during

pendency of this appeal, on furnishing a bond of Rs. 20,000/-

(twenty thousand) with two sureties of the like amount each to

the satisfaction of the trial court, i.e., Ist Additional Sessions

Judge, Rohtas at Sasaram, in Dehri(T) P.S.Case No. 53 of

2005, Tr. No.2 of 2007.

As regards the sentence of fine, realisation

thereof shall remain stayed till further orders.

        Kanth                                            ( Dharnidhar Jha, J.)