High Court Patna High Court - Orders

Nathuni Mian vs The State Of Bihar on 21 July, 2011

Patna High Court – Orders
Nathuni Mian vs The State Of Bihar on 21 July, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.21241 of 2011
                                           Nathuni Mian
                                               Versus
                                       The State Of Bihar
                                             -----------

2 21-07-2011 Heard learned counsel for the petitioner as well as

learned Additional Public Prosecutor for the state.

Petitioner is languishing in jail custody since

19.04.2008 but according to prosecution case, six kg Charas

had been recovered from his conscious possession.

Accordingly, I am not inclined to release the petitioner

on bail and hence, his prayer for bail in connection with N.D.P.S.

Case No. 42 of 2008 arising out of Ghorasahan P.S. Case No.

59 of 2008 pending in the court of Vth Additional Sessions

Judge, East Champaran, Motihari stands rejected.

However, the learned Vth Additional Sessions Judge,

East Champaran, Motihari shall conclude the trial of the

petitioner as early as possible, preferably within one year.

AKV/-                                                ( Hemant Kumar Srivastava,J.)