IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.40312 of 2010
BIRENDRA YADAV
Versus
STATE OF BIHAR
-----------
2 23.3.2011 Heard learned counsel for the parties.
No doubt only five liters of Mahua wine
is recovered but at the same time 200 kgs of
Fermented Mahua also is recovered disentitles
petitioner for anticipatory bail.
Hence, prayer for anticipatory bail on
behalf of petitioner is rejected.
However, petitioner is directed to
surrender in the court of Sub-Divisional
Judicial Magistrate, Jehanabad in Excise Case
No. 05/2009 and pray for regular bail in which
quantity of wine that of five liters only shall
be considered without being prejudiced by this
rejection order.
Let this order be communicated to the
court below through fax at the cost of the
petitioner.
AI ( Mandhata Singh, J.)