High Court Patna High Court - Orders

Mithu Sah vs The State Of Bihar on 10 August, 2011

Patna High Court – Orders
Mithu Sah vs The State Of Bihar on 10 August, 2011
      Patna High Court Cr.Misc. No.26659 of 2011 (2) dt.10-08-2011




                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    Criminal Miscellaneous No.26659 of 2011
                   ======================================================
                   Mithu Sah, son of Late Anugrah Sah, resident of village Kajapa, Police
                   Station Rafiganj, District Aurangabad
                                                                           .... .... Petitioner/s
                                                     Versus
                   The State Of Bihar
                                                                      .... .... Opposite Party/s
                   ======================================================
                   Appearance :
                   For the Petitioner/s      : Mr.
                   For the Opposite Party/s     : Mr.
                   ======================================================
                   CORAM: HONOURABLE JUSTICE SMT. SHEEMA ALI KHAN

                   ORAL ORDER

(Per: HONOURABLE JUSTICE SMT. SHEEMA ALI KHAN)

2 10-08-2011 Heard Counsel for the petitioner and the A.P.P.

appearing on behalf of the State.

The petitioner is apprehending his arrest in a case

under Section 47 (A) of the Excise Act.

The house of Jitendra Paswan was raided, which led

to the recovery of 160 litres of illicit liquor. However, the

petitioner is concerned, there is no allegation that any recovery

was made from his possession.

In the facts aforesaid, in the event of his

arrest/surrender before the Court below within a period of six

weeks from today, the above named petitioner is directed to be

released on anticipatory bail in connection with Excise Case

No. 18 of 2011 (Trial No. 4493 of 2011) on furnishing bail
Patna High Court Cr.Misc. No.26659 of 2011 (2) dt.10-08-2011

bond of Rs. 10,000/- (ten thousand) with two sureties of the

like amount each to the satisfaction of Shri Ashutosh, Judicial

Magistrate/concerned Court, Aurangabad subject to the

conditions laid down under Section 438 (2) of the Code of

Criminal Procedure.

(Sheema Ali Khan, J)
Prabhakar Anand/-