IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.23740 of 2008
NAGMANI SINGH @ GUUDU KUMAR SINGH
Versus
STATE OF BIHAR
-----------
2 2.7.2008. Heard counsel for the petitioner and the State.
Petitioner is apprehending his arrest in connection with
Nawada Town P.S.Case no.352 of 2007 registered for offence under
sections 47(A) of the Excise Act.
Counsel for the petitioner submits that even if the allegation
of recovery from the car belonging to the petitioner is found to be
true, no offence is made out under Section 47A of the Excise Act.
Considering the provisions under Section 19(2) (b) of the Bihar
Excise Act. There is no allegation that the liquors were purchased for
sale.
Considering this fact prayer for anticipatory bail is allowed.
The petitioner namely Nagmani Singh alias Guddu Kumar Singh is
directed to surrender before the C.J.M.Nawada within four weeks
from today and on his so surrendering he shall be enlarged on bail on
his furnishing bail bond of Rs.10,000/- (Ten thousand) with two
sureties of the like amount each to the satisfaction of C.J.M.Nawada in
connection with NawadaTown P.S.Case no.352 of 2007 subject to the
condition as laid down under Section 438(2) Cr.P.C.
(Mridula Mishra, J)
Sss/-