High Court Patna High Court - Orders

Bishnath Bhagat @ Bhishwanath … vs The State Of Bihar on 27 September, 2011

Patna High Court – Orders
Bishnath Bhagat @ Bhishwanath … vs The State Of Bihar on 27 September, 2011
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr. Misc. No.29881 of 2011
          Bishnath Bhagat @ Bhishwanath Bhagat son of late Mahaveer Bhagat
                                       Versus
                                 The State Of Bihar
                                      -----------

2/ 27.09.2011 Heard learned counsel for the petitioner and the State.

The petitioner seeks anticipatory bail in a case instituted

for the offence under section 47-A of the Excise Act of the Indian

Penal Code.

Considering that the petitioner was engaged in

manufacturing illicit liquor, I am not inclined to grant him

anticipatory bail.

Prayer for bail is rejected.

          JA/-                                                  (Anjana Prakash,J.)