High Court Patna High Court - Orders

Munna Singh vs State Of Bihar on 8 July, 2008

Patna High Court – Orders
Munna Singh vs State Of Bihar on 8 July, 2008
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Cr.Misc. No.23710 of 2008
                                         MUNNA SINGH
                                               Versus
                                        STATE OF BIHAR
                                             -----------

2 08/07/2008 Heard learned counsel for the petitioner and learned counsel

representing the State.

From the petitioner 70 liters of illicit Mahua wine and

articles which can be used in manufacturing of wine was recovered.

Considering the facts and circumstances of the case, the

petitioner Munna Singh is directed to be released on bail on

furnishing of bail bonds of Rs. 10,000/- (ten thousand) with two

sureties of the like amount each to the satisfaction of the S.D.J.M.,

Bikramganj in connection with Bikramganj P.S. Case No. 236 of

2007.

avin.                                      (Shyam Kishore Sharma, J.)