IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.15032 of 2011
JATA SHANKAR ROY
Versus
THE STATE OF BIHAR
-----------
02. 22.06.2011 Heard learned counsel for the petitioner and the
state.
Forty six (46) kilograms of Ganja is recovered
from dickey of a bus is said kept by this petitioner even by
passengers of the bus. Petitioner’s elder brother Lal Babu
Rai is said involved in business of ‘Ganja’ while driver and
Khalasi of the bus are shown in conspiracy with this
petitioner in giving lift to come on bus. Lal Babu Rai and
driver have rightly been allowed bail having no possession
over seized ‘Ganja’. There is no material to disbelieve the
possession of petitioner over seized article.
Accordingly, petitioner’s prayer for regular bail
stands rejected.
The trial court is directed to expedite the trial.
Vikash (Mandhata Singh, J.)