IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20259 of 2011
1. Ashok Kahar
2. Shri Kant Mushar
------------------------------ Petitioners
Versus
The State Of Bihar
---
For petitioner: Mr. Law Kush Kumar
For State: Shaheen Begum, APP
———–
2 7.7.2011 Heard learned counsel for the parties.
For having in possession of 50 liters of
country made wine, petitioners remained in
custody since 8.8.2010, hence is allowed bail.
Thus, having regard to the facts and
circumstances of the case, 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 Chief
Judicial Magistrate, Ara, Bhojpur in Agiaon (G)
P.S. Case No. 19 of 2011.
AI ( Mandhata Singh, J.)