IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.485 of 2011
BIGAN SINGH, Son of Baikunth Singh, resident of village -
Bandhuganj, Police Station - Ghosi in the District of Jehanabad.
.................... Petitioner.
Versus
THE STATE OF BIHAR .................... Opp. Party.
-----------
02/ 28.01.2011 Heard.
This is a petition for grant of anticipatory bail
for offence under Section 47 (A) of the Excise Act.
Learned counsel for the petitioner submits that
the total amount recovered about 15 liters and the
petitioner is the salesman of the licensee shop and the only
violation alleged that he was selling the liquor on the
Gandhi Jayanti a day of closer of the shop.
Learned counsel for the petitioner submits that
it is a case of violation of the terms and conditions and it
may cover under Section 62 of the Excise Act.
Without expressing any opinion to be
considered at the stage of the proceeding, the petitioner,
above named, is released on anticipatory bail, in the event
of his arrest or surrender before the court below within a
period of four weeks from today, on furnishing bail bond
of Rs.10,000/- (ten thousand) with two sureties of the like
2
amount each to the satisfaction of Chief Judicial
Magistrate, Jehanabad in connection with Ghosi P. S. Case
No. 208 of 2010 (G.R. No. 9166 of 2010), subject to the
conditions mentioned in Section 438 (2) of the Cr.P.C.
Kundan (Gopal Prasad, J.)