IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (SJ) No.428 of 2010
SHAILENDRA KUMAR SINGH
Versus
STATE OF BIHAR
-----------
03. 18.03.2011 I.A. No. 596 of 2011
Heard learned counsel for the appellant and
State.
This application is placed on receipt of Lower
Court Records. The sole appellant stands convicted
under section 20(b) of the N.D.P.S. Act and sentenced
to undergo rigorous imprisonment for ten years and
also a fine of Rs. 1,00,000/- (one lac) failing which to
serve further period of two years. As pointed out
appellant was apprehended on assumed custody of
135 Kgs of Ganja which was neither sealed nor any
sample was taken at any point of time rather from
evidence of P.Ws. 7 and 8, it is pointed out that after a
month sample was taken and sent for examination
and report.
Considering the facts and circumstances of
the case, during the pendency of this appeal, let the
appellant namely, Shailendra Kumar Singh, be
released on bail on furnishing bail bond of Rs.
10,000/- (ten thousand only) with two sureties of the
like amount each to the satisfaction of 1st Additional
2
Sessions Judge, Sitamarhi, in connection with G.R.
No. 330/2007, Tr. No. 55/2010.
Realization of fine shall remain stayed
during the pendency of this appeal.
Rajeev/ ( Akhilesh Chandra, J.)