IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.30109 of 2010
SANJEET PASWAN S/O Devan Paswan.........Petitioner..
Versus
STATE OF BIHAR .
-----------
2. 05.10.2010 Heard the learned counsel for the petitioner
and the State.
Pouches of 200ml is recovered from the vehicle
which was being driven by this petitioner, but
submission is that owner of the vehicle and illicit
liquor was there on the vehicle and petitioner’s bonded
duty was to drive the vehicle . So, liability cannot be
extended against this petitioner for refusal of his
anticipatory bail.
Having regard to the facts and circumstance of
the case, in the event of arrest or surrender within a
period of one month from the date of receipt/production
of a copy of this order, the above named petitioner
shall be released on bail on furnishing bail bond of
Rs.10,000/- with two sureties of the like amount each
to the satisfaction of the Chief Judicial Magistrate,
Muzaffarpur in connection with Sadar P.S. Case No.254
of 2009, subject to the conditions as laid down under
section 438(2) of the Code of Criminal Procedure.
Vikash ( Mandhata Singh, J.)