IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.18406 of 2009
MD.PHOOL @ MD.MUJTABA
Versus
STATE OF BIHAR
-----------
7 19.8.2010 Heard learned counsel for the parties.
Offence appears more serious than
alleged. Sprit machine for manufacturing wine is
recovered from petitioner’s godown which he is
claiming to give on rent to one Sanjiv Kumar,
non-existing person as the service report of
notice states. So the petitioner is not entitled
for bail.
Hence, prayer for anticipatory bail on
behalf of petitioner is rejected.
AI ( Mandhata Singh, J.)