High Court Patna High Court - Orders

Basudeo Rai vs The State Of Bihar on 26 March, 2011

Patna High Court – Orders
Basudeo Rai vs The State Of Bihar on 26 March, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.45325 of 2010
                                       BASUDEO RAI
                                            Versus
                                  THE STATE OF BIHAR
                                          -----------

02. 26.03.2011 Heard learned counsel for the petitioner.

Petitioner seeks anticipatory bail in a case instituted under

section 47A of the Excise Act. As per the prosecution case, on getting

secret information, the police found a truck parked in abandoned

condition close to a Petrol Pump. On search, 55 litres of liquor and

15 empty drums were found laden on the truck. On query from the

nearby people, it was informed that the driver and Khalasi had left the

said truck in abandoned condition. A search was made wherefrom

documents relating to ownership of the truck were found from which it

was found that petitioner is the owner of the truck in question.

Learned counsel for the petitioner submits that petitioner

being the owner of the truck, had no information and/or knowledge

about carrying/loading contraband items by the driver and Khalasi.

In the facts and circumstances of the case, petitioner abovenamed,

in the event of arrest/surrender within four weeks from today, shall be

released on bail on furnishing bail bond of Rs.15,000/- with two

sureties of the like amount each to the satisfaction of Chief Judicial

Magistrate, Samastipur in connection with Excise Case No. 29 of 2010

subject to the condition as laid down under section 438(2) Cr.P.C.

( Kishore K. Mandal )
hr