High Court Patna High Court - Orders

Ram Charitra Sah @ Ram Charittar … vs State Of Bihar on 6 April, 2011

Patna High Court – Orders
Ram Charitra Sah @ Ram Charittar … vs State Of Bihar on 6 April, 2011
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.23504 of 2010
                  RAM CHARITRA SAH @ RAM CHARITTAR SAH
                                         Versus
                                  STATE OF BIHAR
                                       -----------

6 6.4.2011 Heard learned counsel for the parties.

Perused the report of Addl. Director,

F.S.L. which was sent in a sealed bag.

Conscious possession is denied on the

ground of recovery from the seat of the Bus.

Same was petitioner’s seat is the statement of

driver and Khalasi of the Bus.

Hence, prayer for bail on behalf of

petitioner is rejected.

However, the trial is directed to be

expedited.

Let the report of F.S.L. in a sealed bag

be sent back to the concerned authority.

AI                                                  ( Mandhata Singh, J.)