High Court Patna High Court - Orders

Shankar Rajbansi vs The State Of Bihar on 14 July, 2011

Patna High Court – Orders
Shankar Rajbansi vs The State Of Bihar on 14 July, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.20114 of 2011
                            Shanker Rajbansi, S/O-Bhunna Rajbansi
                                             Versus
                                     The State Of Bihar
                                           -----------

02 14.07.2011 Heard learned counsel for the petitioner as well as

learned Additional Public Prosecutor for the State.

Taking into consideration that 70 litres country made

Mahua liquor and other apparatus for making country made liquor

were recovered from a field and allegedly, petitioner was arrested at

the spot and furthermore, petitioner is languishing in jail custody since

18.03.2011, let the petitioner 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 Chief Judicial Magistrate, Nawada

in connection with Sirdala P.S. Case No. 20 of 2011.

     SHAHZAD                               ( Hemant Kumar Srivastava, J.)