High Court Patna High Court - Orders

Sanatan Sharma vs The State Of Bihar on 24 June, 2011

Patna High Court – Orders
Sanatan Sharma vs The State Of Bihar on 24 June, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.16308 of 2011
                                   Sanatan Sharma
                                          Versus
                                  The State Of Bihar
                                        -----------

2 24.06.2011 Heard learned counsel for the petitioner as well

as learned Additional Public Prosecutor for the state.

Although 993 bottles of English wine were

recovered from a car in which the petitioner was found

sitting but submission on behalf of the petitioner is that the

petitioner was driver of the aforesaid car and he was not

aware about the above-said bottles which had been kept in

gunny bags.

Taking into consideration the aforesaid facts and

circumstances as well as submission of the parties, let the

petitioner, namely, Sanatan Sharma be released on bail on

furnishing bail bonds of Rs 10,000/- (ten thousand) with two

sureties of the like amount each in connection with Barsoi

P.S. Case No. 43 of 2011 to the satisfaction of Chief Judicial

Magistrate, Katihar.

            AKV/-                           (Hemant Kumar Srivastava,J.)