High Court Patna High Court - Orders

Shankar Rai vs State Of Bihar on 15 July, 2008

Patna High Court – Orders
Shankar Rai vs State Of Bihar on 15 July, 2008
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.26016 of 2008
                                     SHANKAR RAI
                                        Versus
                                    STATE OF BIHAR
                                     -----------

2. 15.7.2008 Heard.

The case is under Section 47A of the Excise

Act for recovery of about 110 litres of country made

liquor. The petitioner is in custody since 4.4.2008.

The contention is that the petitioner does

not have any criminal history.

Regard being had to the period of custody,

let the above named petitioner be released from

custody on furnishing bond of Rs.3,000/-(three

thousand) with two sureties of the like amount each

to the satisfaction of Sub Divisional Judicial

Magistrate, West, Muzaffarpur in Kathaiya P.S.Case

no.15 of 2008.

However, it is made very clear that in case

the petitioner is found indulging in same or similar

nature of offence and the report is made to the court

concerned the court shall assume that this order had

not been passed and take steps for canceling the bond

and remanding the petitioner into custody.

( Dharnidhar Jha, J. )
B.Kr.