High Court Patna High Court - Orders

Sunil Kumar Srivastava @ Mumali … vs The State Of Bihar on 25 March, 2011

Patna High Court – Orders
Sunil Kumar Srivastava @ Mumali … vs The State Of Bihar on 25 March, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.5093 of 2011
                 SUNIL KUMAR SRIVASTAVA @ MUMALI SRIVASTAVA SON
                 OF GUPTESHWAR PRASAD SRIVASTAVA.
                                                       --------- PETITIONER
                                          Versus
                               THE STATE OF BIHAR
                                        -----------

2 25.03.2011 Heard learned counsels for the petitioner and

the State.

The petitioner is apprehending his arrest in a

case registered under Sections 47A and 47F of the

Excise Act.

It is alleged that 20 liters of spirit was

recovered from the possession of the petitioner.

In para 11 of the petition, it has been stated

that the petitioner has no criminal antecedent.

Moreover, the petitioner has not been

apprehended from the place of seizure.

Considering the aforesaid facts, let the above

named petitioner, be released on anticipatory bail, in

the event of his arrest or surrender before the learned

Court below within a period of 12 weeks from today,

on furnishing bail bond of Rs. 10,000/- (ten thousand)

with two sureties of the like amount each to the
2

satisfaction of the learned Chief Judicial Magistrate,

Saran at Chapra in connection with Excise Case No.

27/2010, subject to the conditions as laid down under

Section 438(2) Cr.P.C.

(Dinesh Kumar Singh, J.)
Amrendra/-