IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.41799 of 2010
RAJESH KUMAR SINGH, SON OF LATE CHANDRIKA PRASAD SINGH,
RESIDENT OF VILLAGE SAHIT TOLE KHAN MIRJAPUR, P.S.
VIDYAPATINAGAR, DISTRICT SAMASTIPUR-----------------------PETITIONER
Versus
THE STATE OF BIHAR------------------------------------------------------OPP. PARTY
-----------
2. 21.12.2010 Heard learned counsel for the petitioner.
The petitioner prays for bail in a case registered
under Section 47(a) of the Bihar Excise Act and Sections
272 and 34 of the Indian Penal Code.
Learned counsel for the petitioner submits that the
petitioner has no criminal antecedents and has been
arrested for the sole reason that he was standing near the
place from where several cartons of foreign liquor, and
sachets and bottles of country liquor have been recovered
and further the recovery has been made from an abandoned
house and the petitioner has no concern with the same. It is
also submitted that the petitioner has remained in custody
since 7.10.2010.
On a consideration of the facts and circumstances of
the case, the petitioner Rajesh Kumar Singh is directed to
be released on bail on furnishing bail bond of Rs.15,000/-
(Rupees fifteen thousand) with two sureties of the like
amount each to the satisfaction of the A.C.J.M.,
2
Dalsinghsarai, District Samastipur in Vidyapatinagar
P.S.case No. 110/2010.
(Ramesh Kumar Datta,J.)
Spal/