High Court Patna High Court - Orders

Ajay Chaudhary vs The State Of Bihar on 21 July, 2011

Patna High Court – Orders
Ajay Chaudhary vs The State Of Bihar on 21 July, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     Cr.Misc. No.21287 of 2011
                   Ajay Chaudhary, S/O-Late Hemi Chaudhary @ Late Tubhi Chaudhary
                                                 Versus
                                         The State Of Bihar
                                               -----------

02 21.07.2011 Heard learned counsel for the petitioner as well as

learned Additional Public Prosecutor for the State.

Petitioner is languishing in jail custody since 13.04.2011

in a case registered under Sections 272, 273 of the Indian Penal Code

and 47 A of the Excise Act on the allegation that near about 700 litres

country made liquor kept in 300 packets of pouches and 60 litres sprit

were recovered from joint house of the petitioner.

Petitioner does not have any criminal antecedent and the

said recovery has been made from joint house. So, considering the

aforesaid facts and circumstances as well as submissions of the

parties, let the petitioner be released on bail on furnishing bail bonds

of Rs. 10,000/- (Ten Thousand) with two sureties of the like amount

each to the satisfaction of Chief Judicial Magistrate, Nalanda in

connection with Nalanda P.S. Case No. 90 of 2010.

     SHAHZAD                                 ( Hemant Kumar Srivastava, J.)