Patna High Court – Orders
Ram Pravesh Bhuinya vs The State Of Bihar on 16 August, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.24745 of 2011
Ram Pravesh Bhuinya son of Ghatoo Bhuinya
Versus
The State Of Bihar
-----------
2. 16.8.2011 Heard learned Counsel for the petitioner and the
State.
The petitioner seeks anticipatory bail in a case
instituted for the offence u/s.47(A) of the Excise Act.
Considering that 30 liters of country liquor was
recovered from the house of the petitioner, I am not inclined to
grant anticipatory bail to the petitioner.
The prayer for anticipatory bail is rejected.
Narendra/ ( Anjana Prakash, J. )