IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.26190 of 2010
BIREN CHOUDHARY SON OF LATE LAL BAHADUR
CHOUDHARY
Versus
1. THE STATE OF BIHAR
2. THE UNION OF INDIA
-----------
3. 30.8.2010 Heard learned Counsel for the petitioner, the State and
the Union of India.
The petitioner seeks bail in a case instituted for the
offence under Section 20(B) of the N.D.P.S. Act.
Considering the huge amount of recovery of ganja
from the house 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.
( Anjana Prakash, J. )
Narendra/