M.Cr.C. No. 3790/2010
14.7.2010
Shri Vivek Rusia, counsel for the applicants.
Shri S. K. Kashyap, Public Prosecutor for the
respondent/State.
Heard both the parties.
Case diary of Crime No. 150 of 2010 registered at
Police Station Parasia, District Chhindwara for offence
punishable under Section 34(2) of M.P. Excise Act is
perused.
Applicant is arrested for aforesaid crime on
20.3.2010.
Learned counsel for the applicants submits that
applicants are reputed persons of the society. They do
not have any criminal past against them. They are in
custody since 20.3.2010. At present challan has been
filed and no investigation remains. Therefore, they pray
for bail.
Learned Public Prosecutor submits that 54 litres of
liquor was seized from the applicants.
After perusing the case diary and hearing aforesaid
arguments, without expressing any view on the merits of
the case, I am of the opinion that this is a fit case in
which bail may be granted to the applicants namely
Mohamad Nazir and Muiya alias Mohamad Irfan
Therefore, application of the applicants Mohamad
Nazir and Muiya alias Mohamad Irfan under Section 439
Cr.P.C. is hereby allowed. They be released on bail on
furnishing of a bond in sum of Rs.20,000/- (Rupees
twenty thousand) each with one surety bond of the like
sum to the satisfaction of trial Court to appear before the
trial Court on the dates given by the concerned Court.
Certified copy today if applied.
(N.K. Gupta)
Judge
bina