High Court Patna High Court - Orders

Arun Kumar vs State Of Bihar on 5 July, 2010

Patna High Court – Orders
Arun Kumar vs State Of Bihar on 5 July, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.17692 of 2010
                                        ARUN KUMAR
                                              Versus
                                      STATE OF BIHAR
                                             -----------

4 05.07.2010. Heard learned counsel for the parties.

The petitioner has been made accused in a case under

section 47A of the Excise Act.

The petitioner submits that it is the first case against him

and he is in custody since 16.4.2010.

In view of the facts and circumstances of the case, let the

petitioner as above be released on bail on furnishing bail bond of

Rs.5000/-(five thousand) with two sureties of the like amount each to

the satisfaction of Chief Judicial Magistrate, Bettiah, West

Champaran in Excise case no. 05 of 2010.

         Shashi.                      (Samarendra Pratap Singh, J.)