High Court Patna High Court - Orders

Ganesh Chaudhary vs The State Of Bihar on 6 September, 2011

Patna High Court – Orders
Ganesh Chaudhary vs The State Of Bihar on 6 September, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                        Criminal Miscellaneous No.26551 of 2011
                      Ganesh Chaudhary, S/o Late Prit Chaudhary.
                                          Versus
                                   The State of Bihar
                                    --------------------

02. 06.09.2011 Heard learned counsel for the petitioner and the

State.

The petitioner is apprehending his arrest in a

case registered under Section 47A of the Excise Act.

Considering that only seven litres of country-

made liquor was recovered from the house of the

petitioner and he has no criminal antecedents, let the

petitioner, above named be released on anticipatory bail in

the event of arrest or surrender before the learned Court

below within a period of four weeks from the date of

receipt of the order on furnishing bail bond of Rs. 5,000/-

(Five Thousand) with two sureties of the like amount each

or any other surety as fixed by the Court to the

satisfaction of Chief Judicial Magistrate, Aurangabad in

connection with Excise Case No. 65 of 2010 subject to the

conditions as laid down under Section 438(2) of the Code

of Criminal Procedure as also subject to the following

conditions:- (i) That one of the bailors will be a close

relative of the petitioner who will give an affidavit giving

genealogy as to how he is related with the petitioner. The

bailor will also undertake to inform the Court if there is
2

any change in the address of the petitioner. (ii) That the

affidavit shall clearly state that the petitioner is not an

accused in any other case and if he is he shall not be

released on bail. (iii) That the petitioner will be well

represented on each date and if he fails to do so on two

consecutive dates, his bail will be liable to be cancelled.

(Anjana Prakash, J.)
Vikash/-