High Court Patna High Court - Orders

Sunil Choudhary vs The State Of Bihar on 16 November, 2011

Patna High Court – Orders
Sunil Choudhary vs The State Of Bihar on 16 November, 2011
                              IN THE HIGH COURT OF JUDICATURE AT PATNA
                                        Criminal Miscellaneous No.32446 of 2011
                     Sunil Choudhary, Son of Late Radhe Choudhary, Resident of Mohalla
                     Mandichak, P.S. Tilkamanjhi, District-Bhagalpur.
                                                                              .....Petitioner.
                                                        Versus
                     The State of Bihar                                       .....Opposite Party.
                     For the Petitioner   : Mr. Praveen Kumar, Advocate.
                     For the State        : APP.
                                           ----------------------------------

03/ 16.11.2011 Heard learned Counsel for the

petitioner and learned Counsel for the State.

The petitioner is in custody since

27.04.2011 on the allegation that he was

found in possession of 105 litres of illicit

liquor.

Considering the facts and

circumstances of the case, the above named

petitioner is directed to 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

learned Chief Judicial Magistrate/court

concerned, Bhagalpur in connection with

Tilkamanjhi P.S. Case No. 105 of 2011.

(Shyam Kishore Sharma, J.)
kksinha/-