IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.45298 of 2010
BHIKHO YADAV S/O LATE RAM KHELAWAN YADAV
Versus
THE STATE OF BIHAR
-----------
3. 18.03.2011 Heard learned counsel for the petitioner and
the state.
The petitioner seeks bail in a case instituted for
the offence under Sections 20 (A), 22 and 23 of the
N.D.P.S. Act.
Considering that the huge amount of ganja has
been recovered from the possession of the petitioner, I
am not inclined to grant bail to the petitioner.
Prayer for bail is rejected.
The Trial Court is directed to expedite the trial.
Fahad. ( Anjana Prakash, J.)