IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.15286 of 2011
PANKAJ KUMAR
Versus
THE STATE OF BIHAR
-----------
02 19.05.2011 Heard learned counsels for the
petitioner and leaned counsel for the State.
The petitioner is apprehending his
arrest in a case registered under Sections 272,
273 of the Indian Penal Code and Section 47(A)
of the Excise Act.
It is alleged that from the bettle shop
of the petitioner huge quantity of country made
liquors were seized.
It is submitted on behalf of the
learned counsel for the petitioner that in
fact, nothing was seized from the petitioner
and all seizures were made from the shop of
Awadhesh Kumar but the petitioner has
subsequently been implicated as the seizure
list does not bear the signature of any person
from the petitioner’s house or the shop of the
petitioner.
Let the learned court below pass
appropriate order while considering the regular
bail application of the petitioner if the
petitioner surrenders and prays for regular
bail within a period of four weeks from today.
2
With this observation, this
application is disposed off.
Let the order be faxed to the learned
C.J.M. Vaishali at Hajipur in connection with
Mahua P.S. Case No. 103 of 2011 at the cost of
the petitioner.
U.K. ( Dinesh Kumar Singh, J.)