IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.23710 of 2008
MUNNA SINGH
Versus
STATE OF BIHAR
-----------
2 08/07/2008 Heard learned counsel for the petitioner and learned counsel
representing the State.
From the petitioner 70 liters of illicit Mahua wine and
articles which can be used in manufacturing of wine was recovered.
Considering the facts and circumstances of the case, the
petitioner Munna Singh is directed to be released on bail on
furnishing of bail bonds of Rs. 10,000/- (ten thousand) with two
sureties of the like amount each to the satisfaction of the S.D.J.M.,
Bikramganj in connection with Bikramganj P.S. Case No. 236 of
2007.
avin. (Shyam Kishore Sharma, J.)