High Court Patna High Court - Orders

Md.Phool @ Md.Mujtaba vs State Of Bihar on 19 August, 2010

Patna High Court – Orders
Md.Phool @ Md.Mujtaba vs State Of Bihar on 19 August, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.18406 of 2009
                            MD.PHOOL @ MD.MUJTABA
                                          Versus
                                   STATE OF BIHAR
                                        -----------

7 19.8.2010 Heard learned counsel for the parties.

Offence appears more serious than

alleged. Sprit machine for manufacturing wine is

recovered from petitioner’s godown which he is

claiming to give on rent to one Sanjiv Kumar,

non-existing person as the service report of

notice states. So the petitioner is not entitled

for bail.

Hence, prayer for anticipatory bail on

behalf of petitioner is rejected.

AI                                                  ( Mandhata Singh, J.)