IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.34466 of 2010
PAPPU MAHTO
Versus
THE STATE OF BIHAR
-----------
2. 22.09.2010 Heard learned counsel for the petitioner and
the State.
The petitioner is languishing in jail custody
since 23.07.2010 in a case registered under Sections
47(A) of the Excise Act and 420, 34 of the Indian Penal
Code.
It is alleged against the petitioner that huge
quantity of country made liquor was recovered from one
Mithilesh Kumar who disclosed that alleged liquor is being
manufactured in the mini liquor factory run by this
petitioner. During the search of the house of the petitioner
the plastic container and other articles were seized.
Statement in para 8 has been made that the petitioner has
no criminal antecedent.
Considering the aforesaid fact, let the petitioner,
namely Pappu Mahto 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 Chief Judicial
Magistrate, Nawada in connection with Roh P.S. Case no.
55 of 2009.
Anand Kr. ( Dinesh Kumar Singh, J.)