IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.23582 of 2008
NASEEB RAI
Versus
STATE OF BIHAR
-----------
2. 3.7.2008. Heard the counsel for the petitioner and counsel appearing
on behalf of the State.
The petitioner is an accused in a case under Section 47A of
the Excise Act.
The prosecution case is that in a abandoned fertilizer factory
5 pouches of illegal liquor containing 400 ML and 200 ML was
recovered. It is said that the petitioner was one of the persons who was
seen fleeing away from the place of occurrence.
Learned counsel for the petitioner submits that the petitioner
has a clean antecedent and there is no direct recovery from his
possession and he has remained in custody since 30.4.2008.
Considering the aforesaid facts, the petitioner Naseeb Rai is
directed to 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 the A.C.J.M., Patna City in connection with Fatuha P.S.
Case No. 73 of 2008.
U.K. (Sheema Ali Khan,J)