High Court Patna High Court - Orders

Loha Singh Yadav vs The State Of Bihar on 15 July, 2008

Patna High Court – Orders
Loha Singh Yadav vs The State Of Bihar on 15 July, 2008
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.19825 of 2008
                                 LOHA SINGH YADAV
                                      Versus
                                THE STATE OF BIHAR
                                   -----------

3 15.7.2008 Heard learned 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 and Section 273 of the Indian Penal Code.

The allegation against the petitioner is that 80 litres of

illicit country made liquor and 20 plastic jurkin each of 15 litres were

recovered from the possession of the petitioner and one other.

The petitioner is in custody since 2.1.2008.

Considering the aforesaid facts, the petitioner Loha

Singh Yadav is directed to be released on bail in connection with

Chandi (Wena) P.S. Case No. 260 of 2007 on furnishing bail bond of

rupees ten thousand with two sureties of the like amount each to the

satisfaction of the Additional Chief Judicial Magistrate, Hilsa, Nalanda.

Sanjay                                                      (Sheema Ali Khan, J.)