IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.16308 of 2011
Sanatan Sharma
Versus
The State Of Bihar
-----------
2 24.06.2011 Heard learned counsel for the petitioner as well
as learned Additional Public Prosecutor for the state.
Although 993 bottles of English wine were
recovered from a car in which the petitioner was found
sitting but submission on behalf of the petitioner is that the
petitioner was driver of the aforesaid car and he was not
aware about the above-said bottles which had been kept in
gunny bags.
Taking into consideration the aforesaid facts and
circumstances as well as submission of the parties, let the
petitioner, namely, Sanatan Sharma be released on bail on
furnishing bail bonds of Rs 10,000/- (ten thousand) with two
sureties of the like amount each in connection with Barsoi
P.S. Case No. 43 of 2011 to the satisfaction of Chief Judicial
Magistrate, Katihar.
AKV/- (Hemant Kumar Srivastava,J.)