High Court Patna High Court - Orders

Anil Kumar vs The State Of Bihar on 14 October, 2011

Patna High Court – Orders
Anil Kumar vs The State Of Bihar on 14 October, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                         Criminal Miscellaneous No.31967 of 2011
                                         Anil Kumar
                                            Versus
                                   The State Of Bihar
                               ----------------------------------

with
Criminal Miscellaneous No.31978 of 2011
Baldev Yadav @ T.P.Yadav
Versus
The State Of Bihar

———————————-

2 14.10.2011 Heard counsel for the parties.

104 liters and 34 liters of country

made liquor is recovered from vehicle driven by

petitioner Anil Kumar and house of petitioner

Baldev Yadav but they remained in custody since

6.8.2011 and 5.7.2011.

Thus, having regard to the facts and

circumstances of the case as well as submission

of the parties, the above named petitioners are

directed to be released on bail on furnishing

bail bond of Rs. 10,000/- (ten thousand) each

with two sureties of the like amount each to

the satisfaction of Additional Chief Judicial

Magistrate, Hilsa, Nalanda in Hilsa P.S. Case

No. 83/11.

AI                                                  ( Mandhata Singh, J.)