IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.27500 of 2011
Raj Kumar Singh ( Baitha)
Versus
The State Of Bihar
----------------------------------
03. 21.09.2011 Heard learned counsel for the petitioner and
learned counsel for the State.
Allegedly petitioner has been found in possession
of 105 liters of country made liquor, but remained in custody
since 10.02.2011.
Accordingly, let the above named petitioner 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 Sub-divisional Judicial Magistrate,
Sikrahana at Motihari in connection with Dhaka P. S. Case
No.11 of 2011.
Vikash (Mandhata Singh, J.)