High Court Patna High Court - Orders

Nagmani Singh @ Guudu Kumar Singh vs State Of Bihar on 2 July, 2008

Patna High Court – Orders
Nagmani Singh @ Guudu Kumar Singh vs State Of Bihar on 2 July, 2008
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.23740 of 2008
                       NAGMANI SINGH @ GUUDU KUMAR SINGH
                                             Versus
                                      STATE OF BIHAR
                                           -----------

2 2.7.2008. Heard counsel for the petitioner and the State.

Petitioner is apprehending his arrest in connection with

Nawada Town P.S.Case no.352 of 2007 registered for offence under

sections 47(A) of the Excise Act.

Counsel for the petitioner submits that even if the allegation

of recovery from the car belonging to the petitioner is found to be

true, no offence is made out under Section 47A of the Excise Act.

Considering the provisions under Section 19(2) (b) of the Bihar

Excise Act. There is no allegation that the liquors were purchased for

sale.

Considering this fact prayer for anticipatory bail is allowed.

The petitioner namely Nagmani Singh alias Guddu Kumar Singh is

directed to surrender before the C.J.M.Nawada within four weeks

from today and on his so surrendering he shall be enlarged on bail on

his furnishing bail bond of Rs.10,000/- (Ten thousand) with two

sureties of the like amount each to the satisfaction of C.J.M.Nawada in

connection with NawadaTown P.S.Case no.352 of 2007 subject to the

condition as laid down under Section 438(2) Cr.P.C.

(Mridula Mishra, J)
Sss/-