IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.42052 of 2010
PARAS CHAUDHARY & ANR
Versus
STATE OF BIHAR
-----------
2. 21.12.2010 Heard learned counsel for the petitioners.
The petitioners pray for bail in a case
under Sections 47 (a) of the Bihar Excise Act and
272 and 273 of the Indian Penal Code.
Learned counsel for the petitioners
submits that total recovery of foreign liquor and
country liquor is to the extent of 23.800 litres.
It is also submitted that the petitioners have not
been implicated in any other criminal case
earlier. It is further submitted that the
complaint was made against only petitioner No.1
and petitioner No.2 was arrested since he was also
found in the house. Learned counsel further states
that the petitioners are in custody for nearly
three months since 24.9.2010. It is also alleged
that the petitioners’ signatures have been taken
forcibly on a plain and blank paper which has been
converted subsequently into the seizure list and,
as a matter of fact, nothing has been seized from
the conscious possession of the petitioners.
In the facts and circumstances of the case
the petitioner No.1, Paras Chaudhary and
-2-
petitioner No.2, Prabhat Chaudhary, are directed
to be released on bail on furnishing bail bond of
Rs.15,000/- each with two sureties of the like
amount each in Patepur P.S. Case No.130/2010 to
the satisfaction of the Chief Judicial Magistrate,
Hajipur at Vaishali.
VPS ( Ramesh Kumar Datta, J. )