IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.31967 of 2011
Anil Kumar
Versus
The State Of Bihar
----------------------------------
with
Criminal Miscellaneous No.31978 of 2011
Baldev Yadav @ T.P.Yadav
Versus
The State Of Bihar
———————————-
2 14.10.2011 Heard counsel for the parties.
104 liters and 34 liters of country
made liquor is recovered from vehicle driven by
petitioner Anil Kumar and house of petitioner
Baldev Yadav but they remained in custody since
6.8.2011 and 5.7.2011.
Thus, having regard to the facts and
circumstances of the case as well as submission
of the parties, the above named petitioners are
directed to be released on bail on furnishing
bail bond of Rs. 10,000/- (ten thousand) each
with two sureties of the like amount each to
the satisfaction of Additional Chief Judicial
Magistrate, Hilsa, Nalanda in Hilsa P.S. Case
No. 83/11.
AI ( Mandhata Singh, J.)