High Court Patna High Court - Orders

Rabindra Kumar Yadav vs The State Of Bihar on 29 July, 2011

Patna High Court – Orders
Rabindra Kumar Yadav vs The State Of Bihar on 29 July, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    Cr.Misc. No.25080 of 2011
                             1.Rabindra Kumar Yadav son of Late Sukhdeo
                               Prasad Yadav, resident of village-Gokulpur,
                               P.S.-K.Nagar, District-Purnea
                                                 Versus
                                        The State Of Bihar
                                              -----------

2. 29.7.2011. Heard learned counsel for the petitioner and learned

counsel for the State.

The allegation is that in spite of prohibitory order the

staff of the petitioner was dealing in wine. Learned counsel for the

petitioner submits that the petitioner is a licensee and on the day of

occurrence no sale of illicit liquor was being carried out. The staff of

the petitioner was simply doing some accounts work inside the shop.

It is also submitted that from the first information report it would

appear that prohibitory order was effective from 21.10.2010 and raid

was conducted on 20.10.2010.

Taking into consideration the aforesaid submissions,

let the petitioner, namely, Rabindra Kumar Yadav in the event of his

arrest or surrender before the court below within a period of four

weeks from the date of communication of the order be released on

bail on furnishing bail bonds of Rs.5,000/- (five thousand) with two

sureties of the like amount each to the satisfaction of Chief Judicial

Magistrate, Purnea in connection with Sadar (Dagarua) P.S. Case

No.350 of 2010.

Md.S.                                         ( Ashwani Kumar Singh, J.)