IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.11880 of 2011
SANJIT SINGH
Versus
THE STATE OF BIHAR
-----------
02/ 26.04.2011 Heard learned counsel for the petitioner as well as learned
Addl. P.P. for the State.
Taking into consideration that the petitioner is languishing
in jail custody since 21.2.2011 on the allegation that country made
pouch in huge quantity as well as bottles containing English wine
were recovered from the hotel of the petitioner, let the petitioner Sanjit
Singh be released on bail on furnishing bail bonds of Rs 10,000/- with
two sureties of the like amount each to the satisfaction of the Addl.
Chief Judicial Magistrate, Rosera, Samastipur in connection with
Singhiya P.S. Case no. 14 of 2011.
shahid (Hemant Kumar Srivastava,J)