IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.32446 of 2011
Sunil Choudhary, Son of Late Radhe Choudhary, Resident of Mohalla
Mandichak, P.S. Tilkamanjhi, District-Bhagalpur.
.....Petitioner.
Versus
The State of Bihar .....Opposite Party.
For the Petitioner : Mr. Praveen Kumar, Advocate.
For the State : APP.
----------------------------------
03/ 16.11.2011 Heard learned Counsel for the
petitioner and learned Counsel for the State.
The petitioner is in custody since
27.04.2011 on the allegation that he was
found in possession of 105 litres of illicit
liquor.
Considering the facts and
circumstances of the case, the above named
petitioner 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
learned Chief Judicial Magistrate/court
concerned, Bhagalpur in connection with
Tilkamanjhi P.S. Case No. 105 of 2011.
(Shyam Kishore Sharma, J.)
kksinha/-