IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.29936 of 2010
SUNIL CHAUDHARY @ FEKU CHAUDHARY @ FEKU
Versus
STATE OF BIHAR
-----------
2 4.10.2010 Heard learned counsel for the parties.
Only six liters of Mahua wine have been
recovered, no doubt huge quantity of fermented
Mahua is shown but that is destroyed, doubted
about its recovery along with wine as the same
was recovered from the drainage.
Thus, having regard to the facts and
circumstances of the case, in the event of
arrest or surrender within one month from the
date of communication of this order, 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 Chief Judicial
Magistrate, Nawadah in Excise Case No. 78 of
2007, subject to the condition as laid down
under section 438(2) Cr.P.C.
AI ( Mandhata Singh, J.)