IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Appeal (DB) No.401 of 2011
Asharfi Chaudhary
Versus
The State Of Bihar
----------------------------------
04/ 06.09.2011 Heard learned counsel for the
appellant and learned counsel
appearing for the State.
The recovery of ganja is of
commercial quantity.
Considering the quantum of
recovery, we are not inclined to
grant bail to the appellant.
Accordingly, his prayer for bail is
rejected.
However, let the hearing of
appeal be expedited.
(Shyam Kishore Sharma, J.)
Tahir/- ( Sheema Ali Khan,J.)