High Court Patna High Court - Orders

Naresh Das vs The State Of Bihar on 14 February, 2011

Patna High Court – Orders
Naresh Das vs The State Of Bihar on 14 February, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.1068 of 2011
                          NARESH DAS, SON OF YOGESHWAR DAS
                                            Versus
                                 THE STATE OF BIHAR
                                          -----------

02 14.02.2011 Heard learned counsel for the petitioner as well

as learned Public Prosecutor for the State.

Petitioner seeks his bail in connection with

Excise Case No. 19 of 2010 for the offence punishable under

Section 47A of the Excise Act.

Admittedly, petitioner is the owner of the truck

from which 3000 litres illicit liquor were recovered.

Admittedly, the aforesaid truck had been found parked in front

of the house of brother of this petitioner and initially the

brother of the petitioner was made accused and when the

petitioner filed release petition before the concerned court, the

petitioner has been made accused in this case.

Considering the aforesaid facts and

circumstances as well as submissions of the parties, above

named petitioner is directed to 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, Samastipur in connection with above

stated Excise Case No. 19 of 2010.

Shahzad                                  (Hemant Kumar Srivastava, J )