High Court Patna High Court - Orders

Palan Sao vs The State Of Bihar on 6 June, 2011

Patna High Court – Orders
Palan Sao vs The State Of Bihar on 6 June, 2011
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                                       Cr.Misc. No.14756 of 2011
                  PALAN SAO, son of Late Ruplal Sao, resident of village-Nichli Bazar,
                  Malitola Rajgir, P.S.-Rajgir, District-Nalanda.
                                                                         .....Petitioner.
                                             Versus
                                    THE STATE OF BIHAR
                                            -----------

For the State – Mrs. Indu Bala Pandey, A.P.P.

———–

2 06.06.2011 Heard learned Counsel for the petitioner and learned

Counsel appearing on behalf of the State.

The petitioner is an accused under Sections 272, 273, 290

I.P.C. and 48(a) of the Excise Act.

Submission is that recovery of 200 litres of spirit as well

as alleged instruments were recovered from the house of Arvind

Singh. The petitioner has no concern with the place of occurrence. He

himself holds business of grocery shop.

Considering the facts and circumstances of the case, the

petitioner, Palan Sao is directed to be released on bail on furnishing

bail bonds of Rs.10,000/-(ten thousand) with two sureties of the like

amount each to the satisfaction of learned C.J.M., Nalanda at

Biharsharif in connection with Rajgir P.S. Case No.48 of 2011.

(Shyam Kishore Sharma,J.)
PN