Patna High Court – Orders
Chhathu Sah vs State Of Bihar on 22 July, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA CR. APP (SJ) No.339 of 2010 Chhathu Sah Versus State Of Bihar For the appellant: Shri Rudal Prasad, Adv. For the respondent: Shri Binay Kumar Pandey, CGC -----------
7. 22.7.2011 I.A.No. 965 of 2011
Regard being had to the quantity of Ganja
recovered, the Court is not inclined yet again to accede to the
prayer of the appellant to release him on bail.
This interlocutory application is dismissed.
However, let this appeal be listed for hearing as
the appellant has remained in custody, as per the submission, for
nine years.
Kanth ( Dharnidhar Jha, J.)