High Court Patna High Court - Orders

Ajay Chaudhary vs The State Of Bihar on 6 April, 2011

Patna High Court – Orders
Ajay Chaudhary vs The State Of Bihar on 6 April, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                      Cr.Misc. No.10600 of 2011
                     Ajay Chaudhary, son of Late Paltan Chaudhary, resident
                     of Village- Sundarpur Ratwara, Police Station-Pear,
                     District- Muzaffarpur.
                                            . ............................Petitioner.
                                               Versus
                     The State of Bihar ............................Opposite Party.
                                                 -----------

2. 06. 04. 2011. Heard learned counsel for the petitioner and the

State.

The petitioner is apprehending his arrest in

connection with Pear P.S. Case No. 105 of 2010 registered

under Section 47 (A) of the Excise Act.

Learned counsel for the petitioner submits that

anticipatory bail petition of the petitioner was earlier

rejected by order dated 14. 01. 2011. It is further

submitted that allegation is that 25 pouches of country

made liquor containing 200 ml. and 2 pouches containing

400 ml. alleged to have been recovered from the house of

the petitioner. However, in the order dated 14. 01. 2011

instead of 5 liters 800 ml. liquor it has wrongly been typed

as 50 liters in the said order. Hence it appears that 50 liters

has wrongly been typed or it appears to be typographical

mistake about 5 liters 800 ml. has been recovered and

hence contends that amount of liquor recovered from the
2

house of the petitioner is very little.

Having regard to the facts and circumstances of

the case, I am not inclined to grant anticipatory bail,

however, since the amount of liquor is too little as 5 liters

800 ml. hence, the petitioner is directed surrender in the

court below within a period of four weeks from today and

if the petitioner surrender and pray for regular bail then

the court below shall disposed of the bail petition on same

day taking into consideration that only 5 liters 800 ml.

liquor has been recovered from the house of the petitioner.

With the above direction, the bail petition is

disposed of.

m.p.                           ( Gopal Prasad, J.)