High Court Patna High Court - Orders

Naseeb Rai vs State Of Bihar on 3 July, 2008

Patna High Court – Orders
Naseeb Rai vs State Of Bihar on 3 July, 2008
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.23582 of 2008
                                        NASEEB RAI
                                            Versus
                                     STATE OF BIHAR
                                          -----------

2. 3.7.2008. Heard the counsel for the petitioner and counsel appearing

on behalf of the State.

The petitioner is an accused in a case under Section 47A of

the Excise Act.

The prosecution case is that in a abandoned fertilizer factory

5 pouches of illegal liquor containing 400 ML and 200 ML was

recovered. It is said that the petitioner was one of the persons who was

seen fleeing away from the place of occurrence.

Learned counsel for the petitioner submits that the petitioner

has a clean antecedent and there is no direct recovery from his

possession and he has remained in custody since 30.4.2008.

Considering the aforesaid facts, the petitioner Naseeb Rai 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 the A.C.J.M., Patna City in connection with Fatuha P.S.

Case No. 73 of 2008.

           U.K.                                                     (Sheema Ali Khan,J)