High Court Patna High Court - Orders

Rabindra Singh @ Sadhu Singh vs State Of Bihar on 30 September, 2010

Patna High Court – Orders
Rabindra Singh @ Sadhu Singh vs State Of Bihar on 30 September, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                      Cr.Misc. No.36360 of 2010
                      RABINDRA SINGH @ SADHU SINGH son of
                      Late Kailash Singh, resident of village-Simari,
                      P.S.-Palanwa, Dist.- East Champaran.
                                          ......         .......Petitioner
                                  Versus
                      STATE OF BIHAR .......              ......Opp.Party.
                                       -----------

2. 30.9.2010. Heard learned counsel for the petitioner and the State.

This is a second attempt for grant of bail. Earlier by

order dated 11.3.2010 passed in Cr. Misc. No.3549 of 2010 prayer

for bail of the petitioner was rejected.

The petitioner is an accused in a case registered for the

offences under sections 20, 22, 23 and 24 of the NDPS Act. In the

case, 110 kilograms of Ganja was recovered. Learned counsel for

the petitioner, while pressing the present bail petition, has

submitted that the trial has already commenced and number of

witnesses have already been examined. However, only some

official witnesses are still to be examined.

Keeping in view the fact that trial is going on and

earlier prayer for bail of the petitioner was already rejected, I do

not find any ground to entertain the present bail petition.

Accordingly, prayer for bail of the petitioner is

rejected.

Earlier, while rejecting the prayer for bail of the

petitioner, the trial court was directed to expedite the trial and

conclude the same expeditiously.

Md.S.                                                    ( Rakesh Kumar, J.)