Patna High Court – Orders
Satish Singh vs The State Of Bihar on 14 March, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.5316 of 2011
SATISH SINGH, S/o of Ramdashray Singh, resident of village Gosaimath,
P.S. Harnaut, Dist- Nalanda at Biharsharif.
Versus
THE STATE OF BIHAR
-----------
2. 14.03.2011 The petitioner is in custody since 14.12.2010 in
connection with Complaint Case No. 98/C-39(Ex)10 instituted
under Section 47A of the Bihar Excise Act for alleged recovery
of large quantity of country made liquor and Indian made
foreign made liquor from his house. Petitioner defined that the
said liquor is licensee. Sanjay Kumar who has also sworn an
affidavit to that effect.
Be that as it may, let the above named petitioner be
released on bail on furnishing bail bond of Rs. 10.000/- ( Rupees
Ten Thousand) with two sureties of the like amount each to the
satisfaction of Chief Judicial Magistrate, Nalanda in Complaint
Case No. 98/C-3(Ex)10.
Namita ( Navaniti Prasad Singh, J.)