IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.23504 of 2010
RAM CHARITRA SAH @ RAM CHARITTAR SAH
Versus
STATE OF BIHAR
-----------
6 6.4.2011 Heard learned counsel for the parties.
Perused the report of Addl. Director,
F.S.L. which was sent in a sealed bag.
Conscious possession is denied on the
ground of recovery from the seat of the Bus.
Same was petitioner’s seat is the statement of
driver and Khalasi of the Bus.
Hence, prayer for bail on behalf of
petitioner is rejected.
However, the trial is directed to be
expedited.
Let the report of F.S.L. in a sealed bag
be sent back to the concerned authority.
AI ( Mandhata Singh, J.)