Patna High Court – Orders
Manoj Kumar Singh vs State Of Bihar on 11 October, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.31295 of 2010
MANOJ KUMAR SINGH
Versus
STATE OF BIHAR
-----------
2 11.10.2010 Heard learned counsel for the parties.
No doubt five liters country made liquor
and 400 grams Ganja have been recovered, make a
ground for regular bail.
Hence, prayer for anticipatory bail on
behalf of petitioners is rejected.
However, petitioners are directed to
surrender and pray for regular bail.
AI ( Mandhata Singh, J.)