High Court Patna High Court - Orders

Krishnadeo Gupta vs The State Of Bihar on 22 September, 2011

Patna High Court – Orders
Krishnadeo Gupta vs The State Of Bihar on 22 September, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                          Criminal Miscellaneous No.30248 of 2011
                                     Krishnadeo Gupta
                                            Versus
                                    The State Of Bihar
                                     -----------

02/ 22.09.2011 Heard learned counsel for the petitioner as well as

learned Addl. Public Prosecutor for the State.

Petitioner is in jail custody since 8.7.2011 in a case

registered under section 47A of the Excise Act.

Learned counsel for the petitioner submits that the

petitioner was bonafide passenger and while he was travelling by

the tempo, from which 320 liters country made liquor were

recovered, he was caught by the police along with the driver of the

aforesaid tempo.

Considering the aforesaid facts and circumstances as well

as submissions of the parties, let the petitioner, Krishnadeo Gupta,

be released on bail on furnishing bail bonds of Rs 10,000/- with two

sureties of the like amount each to the satisfaction of the Chief

Judicial Magistrate, Madhepura in Madhepura P.S. Case no.

271/2011.

      shahid                                      (Hemant Kumar Srivastava,J)