IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.38704 of 2010
NAGENDRA RAI
Versus
THE STATE OF BIHAR
-----------
2/ 25.11.2010 Heard learned counsel for the petitioner and
learned counsel for the State.
200 liters of wine in four gallons are
recovered in the case. Its possession is denied on the
ground being the place, Darwaja of joint family house
and sworning affidavit by seizure list witnesses about
non-seizure of the wine in their presence which is
clear case of tampering the evidence. As about
jointness of Darwaja, Police received definite
information about petitioner’s having in possession of
wine which was found true.
Considering the facts and circumstances of
the case, prayer of the petitioner for grant of
anticipatory bail is rejected.
However, petitioner is an option to surrender
before the Court below and pray for regular bail.
Shail ( Mandhata Singh, J.)