IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.30228 of 2010
ANWAR KHAN, S/o Mohammad Khan.
Versus
1. THE STATE OF BIHAR.
2. The Union of India.
-----------
02. 29.09.2010 Heard learned counsel for the petitioner, State
and the Union of India.
The petitioner seeks bail in a case instituted for
the offences under Sections 20, 22 and 23 of N.D.P.S.
Act.
Considering that 4 Kgs. “Charas” was recovered
from the possession of the petitioner, I am not inclined to
grant bail to the petitioner. The prayer for bail is rejected.
The Trial Court is directed to expedite the trial
in view of the serious nature of the offence.
(Anjana Prakash, J.)
Vikash/-