IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.1144 of 2011
PRADEEP NARAYAN SINGH SON OF RAMESH SINGH,
RESIDENT OF VILLAGE- BAHRAH, P.S.- SASARAM (M),
DISTRICT- ROHTAS. ------------PETITIONER
Versus
THE STATE OF BIHAR -----------OPPOSITE PARTY
-----------
2 09.02.2011 Heard learned counsels for the petitioner and
the State.
The petitioner is apprehending his arrest in a
case registered under Section 47A of Excise Act and
Sections 272 and 273 of the Indian Penal Code.
Admittedly as per the F.I.R the seizure has
been made from one Balwant Kumar. It is alleged that
part of the seized liquor was supplied from the shop of
the petitioner who is licensee but the manager of the
shop confessed that he supplied the alleged liquor to
Balwant Kumar on the direction of the owner Sunil
Kumar.
It is submitted on behalf of the learned counsel
for the petitioner that though he is licensee but for all
practical purposes the owner is Sunil Kumar. Admittedly
the recovery is not made from the petitioner and his
name appeared on the basis of the statement of the co-
2
accused before the police.
Considering the aforesaid submissions, let the
petitioner be released on bail in the event of arrest or
surrender before the learned court below within a period
of twelve weeks from today in Connection with Sasaram,
(T) P.S. Case No. 791 of 2010 on furnishing bail bond of
Rs. 10,000/- (Ten Thousand) with two sureties of the like
amount each to the satisfaction of the learned Chief
Judicial Magistrate, Rohatas at Sasaram under the
conditions as laid down under Section 438(2) Cr.P.C.
(Dinesh Kumar Singh, J.)
Amrendra/