IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.68 of 2011
RAMA SHANKAR SINGH
Versus
THE STATE OF BIHAR
-----------
4 11-03-2011 Heard learned counsel for the appellant and
learned counsel for the State in respect of I.A. no.
217/2011 through which the appellant has prayed for
grant of bail after being convicted for an offence under
the NDPS Act and sentenced to undergo 15 years of R.I
on the allegation of being found in possession of Ganja
weighing 35 kg which is a commercial quantity.
In the facts and circumstances of the case, we
are not in a position to hold at the present stage that the
conviction is against law. For that a detailed hearing is
required. Hence, the prayer for bail is rejected in view of
Section 37 of NDPS Act. Let hearing of the appeal be
expedited.
(Shiva Kirti Singh, J.)
BKS/- (Gopal Prasad, J.)