IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.35984 of 2010
SURESH SINGH, Son of Late Yugal Singh, resident of Village-Sakari
Saraiya, P. S. Kudhani, District- Muzaffarpur.........................Petitioner.
Versus
THE STATE OF BIHAR........................................................................................Opposite party.
-----------
2. 29.09.10. Heard learned counsel for the petitioner
and the State.
The petitioner is languishing in custody
since 26.08.2010 in a case registered under
Section 47A of the Excise Act.
It is alleged that 62 bottles of whisky
and 22 bottles of beer of different brands were
recovered from the house of the petitioner.
It is submitted that since there was
function in the house hence the liquor was
brought in the house. The statement has been
made in paragraph no.9 of the petition that the
petitioner has no criminal antecedent.
Considering the aforesaid facts, let the
petitioner above named 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 the learned C.J.M.
Muzaffarpur in connection with Kudhani (Turki)
P.S. Case No. 172 of 2009.
U.K. (Dinesh Kumar Singh,J.)