IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.11760 of 2010
Shatrughan Choudhary @ Shatrudhan Choudhary, S/o
Nageshwar Choudhary, R/O/V- Baswiti, P.S. & District-
Supaul ...............................................Petitioner.
Versus
The State of Bihar ...............................Opposite Party.
-----------
3. 05. 07. 2010. Heard learned counsel for the petitioner and the State.
The petitioner is apprehending his arrest in connection
with Pipra P.S. Case No. 104/08, registered for offence under
Section 7 of the Excise Act.
It is alleged that petitioner is a licensee wine dealer and
used to indulge in illegal activities. On secret information, the
Police reached on the spot and found at a place unloaded counter
made wine, but there was none to claim the alleged seized liquor.
It is submitted that on mere suspicion the petitioner has
been roped in the case. He has no connection with the alleged
seized liquor. Moreover, he is never involved in such case till date.
Learned counsel for the State submits that there is
allegation against the petitioner of selling illegal wine. However,
learned counsel for the State has not disputed the submission made
by the petitioner.
In the facts and circumstances of the case, in the event
of his arrest/surrender within a period of twelve weeks from today,
the above named petitioner shall be released on bail on furnishing
bail bond of Rs. 10,000/- (Ten thousand) with two sureties of the
like amount each to the satisfaction of the Chief Judicial Magistrate,
2
Supaul, in connection with Pipra P.S. Case No. 104/08, subject to
the conditions as laid down under Section 438 (2) of Cr.P.C.
m.p. ( Dinesh Kumar Singh, J.)