High Court Patna High Court - Orders

Gopal Pathak vs The State Of Bihar on 11 March, 2011

Patna High Court – Orders
Gopal Pathak vs The State Of Bihar on 11 March, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.3580 of 2011
                                    GOPAL PATHAK
                                            Versus
                                 THE STATE OF BIHAR
                                          -----------

2. 11.03.2011. Heard learned counsels for the

petitioner and the State.

The petitioner is apprehending his

arrest in a case registered under

Sections 47(A) and 47(F)of the Excise

Act.

                            It     is       alleged        that         huge     of

                   quantity       of       illegal     liquor           alongwith

                   manufacturing            equipments            have         been

                   recovered.

                            The     prosecution            report        reflects

                   that   the     place      of    recovery        is     village

                   Jagjiwan       whereas      column           no.2    reflects

that the petitioner’s being resident of

Western Gandhi Maidan, Jehanabad. It

appears that seizure was made on

23.09.2009 whereas the prosecution report

was transmitted to the learned C.J.M. on

08.12.2009.

Considering the aforesaid

unreasonable factors in the prosecution

report, let the petitioner
2

above named be released on bail in the

event of arrest or surrender before the

learned court below within a period of

twelve weeks from today in connection

with Excise Case No. 128 of 2009 on

furnishing bail bond of Rs. 10,000/-(Ten

Thousand) with two sureties of the like

amount each to the satisfaction of the

learned C. J. M., Jehanabad, subject to

the conditions as laid down under Section

438(2) of the Code of Criminal Procedure.

U. K. ( Dinesh Kumar Singh, J)