IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.8201 of 2010
SHYAMDEO RAI, son of late Shiv Bachan Yadav, resident of village - Bahrampur, P.S. -
Baikunthpur, District - Gopalganj.
----------------------- Petitioner.
Versus
THE STATE OF BIHAR ----------- Opposite Party.
*****
04. 01.07.2010 Heard learned counsel for the petitioner and State.
Petitioner is named accused in this case carries allegation
that from his house which is under construction, about 6,00 litres of
spirit was recovered, but, at the same time, after scientific
examination, it appears reportedly of 6% UP, whereas as provided
under law for becoming the said spirit into liquor it requires potency of
35% power.
In view of the above submission and in absence of anything
contrary,
Considering the facts and circumstances of the case, in the
event of his arrest/surrender within four weeks from receipt of the
copy of this order, petitioner, namely, Shyamdeo Rai, is directed to
be released on bail on furnishing bail bond of Rs. 10,000/- (ten
thousand only) with two sureties of the like amount each to the
satisfaction of Judicial Magistrate, Gopalganj, in connection with Trail
No. 3378/2009, subject to condition laid down under Section 438(2) of
the Criminal Procedure Code with additional condition to attend to
court at least for two years or till disposal of the case, whichever is
earlier, on failure on two consecutive dates, privilege granted shall be
deemed to be cancelled.
(Akhilesh Chandra, J.)
Rajeev/
-2-