IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.35313 of 2010
1. RAMASHISH SINGH
2. Govind Singh, Both are sons of Late Chandradeo Singh,
resident of village-Raghu Bigha, P.S.-Salaiya, District-
Aurangabad(Bihar
Versus
STATE OF BIHAR
-----------
2 11.10.2010 Heard learned counsel appearing on behalf
of the petitioners and the learned counsel
appearing on behalf of the State.
Petitioners are in custody in connection
with Salaiya P.S. Case No.34 of 2010 for the
offence punishable under Sections 47(A)(F) of
the Excise Act.
Substance of allegation against the
petitioners is of manufacturing illicit
country liquor and of recovery of machinery
utilized for manufacture of the same.
Taking into consideration the
circumstances and considering the submissions
of the learned counsel for the petitioners
that the petitioners have a clean antecedent
and considering the penal provisions of
Section 47 in connection with first offences,
let the petitioners namely, Ramashish Singh
and Govind Singh be released on bail upon each
of them individually furnishing bail bonds of
2
Rs.10,000/- (ten thousand) with two sureties
of the like amount each to the satisfaction of
the Chief Judicial Magistrate, Aurangabad in
connection with Salaiya P.S. Case No.34 of
2010.
(Jyoti Saran, J.)
Bibhash