High Court Patna High Court - Orders

Sunil Chaudhary @ Feku Chaudhary @ … vs State Of Bihar on 4 October, 2010

Patna High Court – Orders
Sunil Chaudhary @ Feku Chaudhary @ … vs State Of Bihar on 4 October, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.29936 of 2010
                 SUNIL CHAUDHARY @ FEKU CHAUDHARY @ FEKU
                                           Versus
                                    STATE OF BIHAR
                                         -----------

2 4.10.2010 Heard learned counsel for the parties.

Only six liters of Mahua wine have been

recovered, no doubt huge quantity of fermented

Mahua is shown but that is destroyed, doubted

about its recovery along with wine as the same

was recovered from the drainage.

Thus, having regard to the facts and

circumstances of the case, in the event of

arrest or surrender within one month from the

date of communication of this order, the above

named petitioner shall be released on bail on

furnishing bail bond of Rs. 10,000/-(ten

thousand) with two sureties of the like amount

each to the satisfaction of Chief Judicial

Magistrate, Nawadah in Excise Case No. 78 of

2007, subject to the condition as laid down

under section 438(2) Cr.P.C.

AI                                                       ( Mandhata Singh, J.)