IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.33812 of 2011
Jai Ghanshyam, Son of Ram Deni, resident of Village
Chaupar Mahan, P.S. Boccha, District Muzaffarpur.
-------Petitioner
Versus
The State Of Bihar
-----Opposite Party
--------------
03/- 24/10/2011 Heard learned counsel for the petitioner and
learned Additional Public Prosecutor for the State.
The petitioner apprehending his arrest in
connection with a case registered for the offence punishable
under Section 47(E) of Excise Act, is one of the named
accused in this case, but on mere disclosure of co-apprehended
accused, who was driving the vehicle carrying wine in huge
quantity said to have been loaded by the petitioner a candidate
for the post of Mukhiya.
Submission is that this is a case of false
implication at the hands of rival candidate, who succeeded in
both the ways.
Considering the facts and circumstances of the
case, in the event of his arrest/surrender before the court below
within four weeks, let the above named petitioner be enlarged
on bail on furnishing bail-bond of Rs. 10,000/- (ten thousand
only) with two sureties of the like amount each to the
satisfaction of Chief Judicial Magistrate, Muzaffarpur, in
connection with Ahiyapur P.S. Case No. 133 of 2011, subject
to condition laid down under Section 438(2) of the Criminal
Procedure Code with additional condition to remain physically
present before the court below till disposal of the case, in case
of failure on two consecutive dates, without giving any
reasonable explanation, the liberty granted shall be deemed to
be cancelled.
( Akhilesh Chandra, J.)
Praveen/-