High Court Patna High Court - Orders

Jony Sheikh vs The State Of Bihar on 2 July, 2008

Patna High Court – Orders
Jony Sheikh vs The State Of Bihar on 2 July, 2008
                         IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  CR. APP (DB) No.136 of 2008
                                          JONY SHEIKH
                                               Versus
                                      THE STATE OF BIHAR
                                                WITH
                                 CR. APP (DB) No.148 of 2008
                                           BARJAHAN SHEIKH
                                               Versus
                                      THE STATE OF BIHAR
                                                WITH
                                  CR. APP (DB) No.151 of 2008
                                          NASIR HUSSAIN
                                               Versus
                                        STATE OF BIHAR
                                             -----------

4 2.7.2008 Heard learned counsel for the appellants and learned

counsel for the Union of India in all the three appeals.

On going through the materials on record it is found that

according to prosecution case 511 kg of contraband Ganja was found

loaded on a truck on which all the three appellants were found present

in the capacity of driver, cleaner and alleged owner of the scrapped

goods in which the contraband Ganja was concealed. The quantity

recovered is much more than the commercial quantity and the trial

court has found the appellants guilty of offence under the NDPS Act

and awarded 15 years rigorous imprisonment and also fine.

In the facts of the case, the prayer of the appellants for bail

is rejected at this stage. Let hearing of the appeals be expedited.

(Shiva Kirti Singh,J.)

(Abhijit Sinha,J.)

sk