IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.36360 of 2010
RABINDRA SINGH @ SADHU SINGH son of
Late Kailash Singh, resident of village-Simari,
P.S.-Palanwa, Dist.- East Champaran.
...... .......Petitioner
Versus
STATE OF BIHAR ....... ......Opp.Party.
-----------
2. 30.9.2010. Heard learned counsel for the petitioner and the State.
This is a second attempt for grant of bail. Earlier by
order dated 11.3.2010 passed in Cr. Misc. No.3549 of 2010 prayer
for bail of the petitioner was rejected.
The petitioner is an accused in a case registered for the
offences under sections 20, 22, 23 and 24 of the NDPS Act. In the
case, 110 kilograms of Ganja was recovered. Learned counsel for
the petitioner, while pressing the present bail petition, has
submitted that the trial has already commenced and number of
witnesses have already been examined. However, only some
official witnesses are still to be examined.
Keeping in view the fact that trial is going on and
earlier prayer for bail of the petitioner was already rejected, I do
not find any ground to entertain the present bail petition.
Accordingly, prayer for bail of the petitioner is
rejected.
Earlier, while rejecting the prayer for bail of the
petitioner, the trial court was directed to expedite the trial and
conclude the same expeditiously.
Md.S. ( Rakesh Kumar, J.)