High Court Patna High Court - Orders

Rajesh Kumar Singh vs The State Of Bihar on 21 December, 2010

Patna High Court – Orders
Rajesh Kumar Singh vs The State Of Bihar on 21 December, 2010
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                        Cr.Misc. No.41799 of 2010
 RAJESH KUMAR SINGH, SON OF LATE CHANDRIKA PRASAD SINGH,
 RESIDENT OF VILLAGE SAHIT TOLE KHAN MIRJAPUR, P.S.
 VIDYAPATINAGAR, DISTRICT SAMASTIPUR-----------------------PETITIONER
                                    Versus
 THE STATE OF BIHAR------------------------------------------------------OPP. PARTY
                                  -----------

2. 21.12.2010 Heard learned counsel for the petitioner.

The petitioner prays for bail in a case registered

under Section 47(a) of the Bihar Excise Act and Sections

272 and 34 of the Indian Penal Code.

Learned counsel for the petitioner submits that the

petitioner has no criminal antecedents and has been

arrested for the sole reason that he was standing near the

place from where several cartons of foreign liquor, and

sachets and bottles of country liquor have been recovered

and further the recovery has been made from an abandoned

house and the petitioner has no concern with the same. It is

also submitted that the petitioner has remained in custody

since 7.10.2010.

On a consideration of the facts and circumstances of

the case, the petitioner Rajesh Kumar Singh is directed to

be released on bail on furnishing bail bond of Rs.15,000/-

(Rupees fifteen thousand) with two sureties of the like

amount each to the satisfaction of the A.C.J.M.,
2

Dalsinghsarai, District Samastipur in Vidyapatinagar

P.S.case No. 110/2010.

(Ramesh Kumar Datta,J.)

Spal/