IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.31873 of 2011
Krishn Kumar, S/O-Sri Jitu Sao
Versus
The State Of Bihar
-----------
02 12.10.2011 Heard learned counsel for the petitioner as well as
learned Additional Public Prosecutor for the State.
Taking into consideration that petitioner is in jail
custody since 15.07.2011 on the charges that 120 litres country made
liquor were recovered from the hut of the petitioner, let the petitioner
be released on bail on furnishing bail bonds of Rs. 10,000/- (Ten
Thousand) with two sureties of the like amount each to the satisfaction
of Chief Judicial Magistrate, Patna in connection with Complaint Case
No. 591(C) of 2011.
SHAHZAD ( Hemant Kumar Srivastava, J.)