IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellanious No.11220 of 2011
======================================================
Manoj Singh @ Manoj Kumar Singh
…. …. Petitioner/s
Versus
The State Of Bihar
…. …. Opposite Party/s
======================================================
2 27.04.2011 Heard learned counsels for the petitioner and the State.
The petitioner is apprehending his arrest in connection
with Korha P.S. Case No. 198 of 2010 registered under Sections
272 and 273 of the Indian Penal Code and Section 47A of the Excise
Act pending in the court of learned Chief Judicial Magistrate,
Katihar.
It is alleged that from the T.V. repair shop, huge quantity
of foreign liquor and country made liquor were recovered.
It is submitted by learned counsel for the petitioner that
the petitioner has no criminal antecedent and the seizure list does
not bear the signature of this petitioner or any person of his house.
It appears that the seizure was made on 08.10.2010 when
the prosecution report was transmitted to learned Chief Judicial
Magistrate on 11.10.2010 that itself creates doubt about the bona
fide of the accusation.
Let the learned court below consider the regular bail of
the petitioner keeping in view that after three days of the
occurrence, the prosecution report was transmitted to learned court
below, which creates doubt about the bona fide of the accusation
and dispose of the regular bail application of the petitioner
preferably on the same day if the petitioner surrenders within a
period of four weeks.
With the above observation, this application is,
accordingly, disposed off.
Let the order be transmitted through fax.
( Dinesh Kumar Singh ,J)
Amrendra/-