High Court Patna High Court - Orders

Manoj Kumar Srivastava vs The State Of Bihar on 28 June, 2011

Patna High Court – Orders
Manoj Kumar Srivastava vs The State Of Bihar on 28 June, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.18450 of 2011
                                 Manoj Kumar Srivastava
                                            Versus
                                    The State Of Bihar
                                          -----------

3. 28.06.2011. Heard the learned counsels for the

petitioner and the State.

The petitioner is apprehending his

arrest in connection with C” Case No. 252 of

2004 registered under Section 47(A) of the

Excise Act.

It appears that country made liquor,

beer and other things were seized from the

house of one Chandradeo Rai. It is alleged

against the petitioner that he used to sale

illegal liquor by keeping the same in the

house of Chandradeo Rai.

Since the case was instituted in

2004, this court is not inclined to

interfere.

Let the learned court below consider

the regular bail application of the

petitioner and try to dispose off the same

if possible on the same day keeping in view

that the seizure has not been made from the

petitioner if the petitioner surrenders and

prays for regular bail within a period of
2

four weeks from today.

With this observation, this

application is disposed off.

Let the order be faxed to the

learned S. D. J. M. West Muzaffarpur(Evening

Court) in connection with C” Case No. 252 of

2004 at the cost of the petitioner.

U. K. ( Dinesh Kumar Singh, J)