High Court Patna High Court - Orders

Trilokinath Gupta vs State Of Bihar on 26 March, 2011

Patna High Court – Orders
Trilokinath Gupta vs State Of Bihar on 26 March, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.41020 of 2010
                                  TRILOKINATH GUPTA
                                           Versus
                                    STATE OF BIHAR
                                            -----

02. 26.03.2011 Heard learned counsel for the petitioner and the state.

Petitioner is not the resident of the village from where

illicit wine was recovered favours him, but there is no reason for his

(petitioner’s) false implication and he (petitioner) is beyond

approach of the police officials for a period of more than a decade.

Number of pouches is one hundred five (105) of 200ml, if may

favour the petitioner shall be taken into consideration in regular side.

Accordingly, petitioner’s prayer for anticipatory bail

stands rejected.

However, petitioner is at liberty to surrender in the court

below and pray for regular bail which shall be decided on its own

merit without being prejudiced by this rejection order.

Vikash                                             (Mandhata Singh, J.)