High Court Patna High Court - Orders

Keshari Lal vs The State Of Bihar on 31 March, 2011

Patna High Court – Orders
Keshari Lal vs The State Of Bihar on 31 March, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.7342 of 2011
             KESHARI LAL SON OF RAJ MOHAN SAO.
                                          Versus
                               THE STATE OF BIHAR
                                        -----------

2 31.03.2011 Heard learned counsels for the petitioner and

the State.

The petitioner is apprehending his arrest in

connection with Excise Case No. 4 of 1998 pending in

the court of learned Sub-divisional Judicial Magistrate,

Bikramganj, Rohtas registered under Section 47A of

the Excise Act.

It is alleged that some spurious colour liquor

were recovered.

Learned counsel for the petitioner submits

that the requisition for issuance of warrant against the

petitioner has been filed in the year 2009. That may be

a ground for grant of regular bail of the petitioner.

Let the learned court below consider the

aforesaid facts while considering the regular bail

application of the petitioner.

It is made clear that on merits, the case of the

petitioner has not been considered by this Court, since
2

the case was instituted in the year 1998, on that ground

alone, this Court is not inclined to interfere.

With the above observation, this application

is, accordingly, disposed off.

Let the order be transmitted through fax.

(Dinesh Kumar Singh, J.)
Amrendra/-