IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.25405 of 2010
RAJESH KUMAR, son of Kaleshar Rai @ Baleshwar
Rai, resident of village Raghopur, P.S. Raghopur,
District Vaishali
Versus
STATE OF BIHAR
-----------
4. 5.10.2010 Having heard counsel for the
petitioner as also counsel for the State and
taking into account that the allegation for
offence under sections 21 and 22 of the
N.D.P.S.Act is against the petitioner and
three others with recovery of 46 Kgs. of
Ganja in two bags, this Court for the
present is not inclined to grant bail to the
petitioner and therefore, his prayer for
bail is rejected for the present.
The petitioner may, however, renew
his prayer for bail after completing one
year of his judicial custody.
(Mihir Kumar Jha,J.)
Surendra/