IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.22574 of 2011
Nand Kumar
Versus
The State Of Bihar
-----------
2 26.7.2011 Heard learned counsel for the parties.
Equipments to manufacture wine and
manufactured 150 liters of Mahua wine is
recovered from the place where petitioner was
also present but he remained in custody since
1.4.2011.
Thus, having regard to the facts and
circumstances of the case as well as submission
of the parties, the above named petitioner is
directed to be released on bail on furnishing
bail bond of Rs. 10,000/- (ten thousand) with
two sureties of the like amount each to the
satisfaction of Chief Judicial Magistrate,
Bhojpur, Arrah in Udwant Nagar P.S. Case No. 73
of 2011.
AI ( Mandhata Singh, J.)