IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.17692 of 2010
ARUN KUMAR
Versus
STATE OF BIHAR
-----------
4 05.07.2010. Heard learned counsel for the parties.
The petitioner has been made accused in a case under
section 47A of the Excise Act.
The petitioner submits that it is the first case against him
and he is in custody since 16.4.2010.
In view of the facts and circumstances of the case, let the
petitioner as above be released on bail on furnishing bail bond of
Rs.5000/-(five thousand) with two sureties of the like amount each to
the satisfaction of Chief Judicial Magistrate, Bettiah, West
Champaran in Excise case no. 05 of 2010.
Shashi. (Samarendra Pratap Singh, J.)