High Court Patna High Court - Orders

Kashi Yadav vs State Of Bihar on 3 July, 2008

Patna High Court – Orders
Kashi Yadav vs State Of Bihar on 3 July, 2008
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.23458 of 2008
                                       KASHI YADAV
                                             Versus
                                      STATE OF BIHAR
                                           -----------

2. 3.7.2008. Heard the counsel for the petitioner and counsel appearing

on behalf of the State.

The petitioner is an accused in a case under Section 47(A)

of the Excise Act.

The allegation is that 10 liters of country made liquor and

30 Kg. of ‘Mahua’ was recovered from the possession of the

petitioner.

The petitioner has remained in custody since 6.5.2008.

Considering the period of custody, the petitioner Kashi

Yadav is directed to be released after completing two months in

custody on furnishing bail bond of Rs. 10,000/-(Ten Thousand) with

two sureties of the like amount each to the satisfaction of the C.J.M.,

Jamui in connection with Lakshmipur( Gidhour) P.S. Case No. 71 of

2008.

           U.K.                                                      (Sheema Ali Khan,J)