Patna High Court – Orders
Nagendra Rai vs The State Of Bihar on 29 July, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.25112 of 2011
Nagendra Rai son of late Deo Narayan Rai,
Resident of village-Choti-Bhadihan, P.S.-
Nanpur, Dist.-Sitamarhi
Versus
The State Of Bihar
-----------
2. 29.7.2011. Heard learned counsel for the petitioner and learned
counsel for the State.
Taking into consideration the seriousness of allegation
of manufacturing liquor illegally and huge quantity of illicit liquor
and other articles having been recovered, I am not inclined to grant
anticipatory bail to the petitioner. Accordingly, this application for
grant of anticipatory bail is rejected.
Md.S. ( Ashwani Kumar Singh, J.)