High Court Patna High Court - Orders

Bindeshwar Singh vs The State Of Bihar on 1 July, 2011

Patna High Court – Orders
Bindeshwar Singh vs The State Of Bihar on 1 July, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.19477 of 2011
                                    Bindeshwar Singh
                                          Versus
                                   The State Of Bihar
                                            with
                              Cr.Misc. No.20450 of 2011
                                      Anand Kumar
                                          Versus
                                   The State Of Bihar
                                        -----------

2 01.07.2011 Heard learned counsels for the petitioner and

the State.

The petitioner is apprehending his arrest in a

case registered under Section 47a of the Excise Act.

Huge quantity of country made liquor and

foreign liquor were recovered. The recovery is made

from two vehicles. The drivers of the vehicles were

apprehended on the statement of the said drivers, the

name of Satish Kumar Choudhary sprang up to the

effect that it was Satish Kumar Choudhary who

directed to unload the liquors. Satish Kumar

Choudhary denied any contention with the place of

unloading.

It is alleged against these petitioner that they

are the owners of the vehicles from which seizure has

been made and they were not present on the place of

seizure.

It is submitted by the learned counsel for the

petitioners that for carrying the liquor, the drivers were

responsible as there is nothing on record to show that

petitioner, Bindeshwar Singh was aware about the

foreign liquor which was being transported on his

vehicle. So far other petitioner Anand Kumar is

concerned, it is contended by him that he has already

sold the vehicle to other persons but the owner book

was not transferred. Hence the vehicle was not in

control of the petitioner Anand Kumar.

Considering the aforesaid facts, let the above

named petitioner, be released on anticipatory bail, in

the event of his arrest or surrender before the learned

Court below within a period of 12 weeks from today,

on furnishing bail bond of Rs. 10,000/- (ten thousand)

with two sureties of the like amount each to the

satisfaction of the learned Judicial Magistrate, 1 st

Class, Samastipur in connection with Excise Case No.

30/2010, subject to the conditions as laid down under

Section 438(2) Cr.P.C.

(Dinesh Kumar Singh, J.)
Amrendra/-