IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.31973 of 2011
Naresh Nat
Versus
The State Of Bihar
----------------------------------
2 14.10.2011 Heard counsel for the parties.
140 liters of country made liquor is
recovered from petitioner’s house but he
remained in custody since 17.1.2011.
Thus, having regard to the facts and
circumstances of the case as well as submission
of the parties, the above named petitioner is
directed to be released on bail on furnishing
bail bond of Rs. 10,000/- (ten thousand) with
two sureties of the like amount each to the
satisfaction of Additional Chief Judicial
Magistrate, Hilsa (Nalanda) in Case No.
136C2/09.
AI ( Mandhata Singh, J.)