IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.21287 of 2011
Ajay Chaudhary, S/O-Late Hemi Chaudhary @ Late Tubhi Chaudhary
Versus
The State Of Bihar
-----------
02 21.07.2011 Heard learned counsel for the petitioner as well as
learned Additional Public Prosecutor for the State.
Petitioner is languishing in jail custody since 13.04.2011
in a case registered under Sections 272, 273 of the Indian Penal Code
and 47 A of the Excise Act on the allegation that near about 700 litres
country made liquor kept in 300 packets of pouches and 60 litres sprit
were recovered from joint house of the petitioner.
Petitioner does not have any criminal antecedent and the
said recovery has been made from joint house. So, considering the
aforesaid facts and circumstances as well as submissions of the
parties, 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, Nalanda in
connection with Nalanda P.S. Case No. 90 of 2010.
SHAHZAD ( Hemant Kumar Srivastava, J.)