IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.30248 of 2011
Krishnadeo Gupta
Versus
The State Of Bihar
-----------
02/ 22.09.2011 Heard learned counsel for the petitioner as well as
learned Addl. Public Prosecutor for the State.
Petitioner is in jail custody since 8.7.2011 in a case
registered under section 47A of the Excise Act.
Learned counsel for the petitioner submits that the
petitioner was bonafide passenger and while he was travelling by
the tempo, from which 320 liters country made liquor were
recovered, he was caught by the police along with the driver of the
aforesaid tempo.
Considering the aforesaid facts and circumstances as well
as submissions of the parties, let the petitioner, Krishnadeo Gupta,
be released on bail on furnishing bail bonds of Rs 10,000/- with two
sureties of the like amount each to the satisfaction of the Chief
Judicial Magistrate, Madhepura in Madhepura P.S. Case no.
271/2011.
shahid (Hemant Kumar Srivastava,J)