High Court Patna High Court - Orders

Anwar Khan vs State Of Bihar &Amp; Anr on 29 September, 2010

Patna High Court – Orders
Anwar Khan vs State Of Bihar &Amp; Anr on 29 September, 2010
                 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/-