IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.27755 of 2010
BIHARI RAM son of Mukhadev Ram----------Petitioner.
Versus
STATE OF BIHAR .
-----------
2. 7.9.2010 Heard learned counsel for the petitioner and the State.
Only five litres of manufactured Mahua wine is recovered
along with 45 kg. of fermented Mahua may be a good case for
regular bail but not for anticipatory bail. So, petitioner’s prayer is
rejected.
However, petitioner is advised to surrender and pray for
regular bail which shall be considered on its own merit without
being prejudiced by this rejection order.
( Mandhata Singh, J.)
Sudip