IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.21931 of 2010
JUMMAN ANSARI SON OF RAMJAN ANSARI, R/O
VILLAGE- PARSAURA, P.S.- GOPALPUR, DISTRICT- WEST CHAMPARAN
Versus
THE UNION OF INDIA
-----------
3 18/08/2010 Heard Mr. Rudal Singh learned counsel for the
petitioner and learned counsel appearing on behalf of the
Union of India.
Earlier prayer for bail of the petitioner was rejected
vide order dated 12.1.2010 passed in Cr. Misc. No.21139 of
2009 considering the allegation that he is accused in a case
registered under Sections 20, 22, 23 and 25 of the Narcotic
Drugs and Psychotropic Substance Act on the allegation that
he was found in possession of 3 Kgs. of Charas.
Report received from the learned trial court shows
that six out of nine witnesses have been examined and the
Public Prosecutor was requested to produce remaining
witnesses.
Considering the allegation, I find no reason to take a
different view from the earlier. Accordingly, prayer for bail of
the petitioner is again rejected.
However, the trial court is directed to expedite the
trial and conclude the trial preferably within one year from the
date of receipt/production of a copy of this order.
avin (Shyam Kishore Sharma, J.)