IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.11527 of 2011
RAJESH PRASAD KESHRI@ RAJESH KUMAR KESHRI
Versus
THE STATE OF BIHAR
-----------
2 21.04.2011 Heard.
Taking into consideration that 7 Kg. Ganja is
said to have been recovered from possession of the
petitioner and the seized Ganja does not come under the
category of commercial quantity and as per submission of
learned counsel for the petitioner, the petitioner does not
have any criminal antecedent, let the petitioner, namely,
Rajesh Prasad Keshri@ Rajesh Kumar Keshri be released
on bail on furnishing bail bonds of Rs.10,000/-(ten
thousand) with two sureties of the like amount each to
the satisfaction of learned Additional Sessions Judge, Ist,
Gaya in connection with N.D.P.S. Case No.4 of 2011
arising out of Barachatti P.S. Case No.279 of 2010.
(Hemant Kumar Srivastava, J.)
PN