High Court Patna High Court - Orders

Binod Das vs The State Of Bihar on 1 April, 2011

Patna High Court – Orders
Binod Das vs The State Of Bihar on 1 April, 2011
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Cr.Misc. No.9829 of 2011
                             BINOD DAS
                                Versus
                         THE STATE OF BIHAR
                               -----------

02. 01.04.2011 Petitioner is apprehending his arrest in a case

registered under Section 47(a) (f) of the Excise Act and

Sections 13(f), 48 and Rule 2(e), 3, 5, 18 of Bihar State

Mahuwa Flower Rule.

400 Kg. of Mahuwa flower was recovered from

the petitioner.

It appears that seizure was made on 28.11.2010

when the seizure list was transmitted to the learned

Court below on 17.01.2011.

Considering the aforesaid facts, let the petitioner

namely Binod Das, in the event of his arrest or surrender

before the Court below within a period of 12 weeks from

today, be released on anticipatory bail on furnishing bail

bond of Rs. 10,000/-(ten thousand) with two sureties of

the like amount each to the satisfaction of Chief Judicial

Magistrate, Katihar in connection with Rautara P.S. Case

No. CI 41 of 2010.

Shageer                                       ( Dinesh Kumar Singh, J)