High Court Patna High Court - Orders

Dharmendra Choudhary vs The State Of Bihar on 29 April, 2011

Patna High Court – Orders
Dharmendra Choudhary vs The State Of Bihar on 29 April, 2011
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                    Cr.Misc. No.13466 of 2011
                       DHARMENDRA CHOUDHARY
                               Versus
                        THE STATE OF BIHAR
                            -----------

2 29.04.2011 Heard learned counsels for the petitioner and

the State.

The petitioner is apprehending his arrest in a

case registered under Sections 272 and 273 of the

Indian Penal Code 47A Excise Act.

It is alleged that 180 liters of Mahua liquor

was recovered from the house of the petitioner.

It is submitted that the seizure list reflects the

seizure of 150 liters of Mahua liquor. The seizure was

made on 01.04.2011, whereas, the prosecution report

was transmitted to learned Chief Judicial Magistrate on

04.04.2011. The delayed lodging of the F.I.R. clouds

the bona fide of the accusation.

Considering the aforesaid facts, let the above

named petitioner, be released on anticipatory bail, in

the event of his arrest or surrender before the learned

Court below within a period of 12 weeks from today,

on furnishing bail bond of Rs. 10,000/- (ten thousand)
2

with two sureties of the like amount each to the

satisfaction of the learned Chief Judicial Magistrate,

Gaya in connection with Gaya Mufassil P.S. Case No.

59/11, subject to the conditions as laid down under

Section 438(2) Cr.P.C.

(Dinesh Kumar Singh, J.)
Amrendra/-