High Court Patna High Court - Orders

Suresh Singh vs State Of Bihar on 29 September, 2010

Patna High Court – Orders
Suresh Singh vs State Of Bihar on 29 September, 2010
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Cr.Misc. No.35984 of 2010
 SURESH SINGH, Son of Late Yugal Singh, resident of Village-Sakari
Saraiya, P. S. Kudhani, District- Muzaffarpur.........................Petitioner.
                                      Versus
THE STATE OF BIHAR........................................................................................Opposite party.
                                              -----------

2. 29.09.10. Heard learned counsel for the petitioner

and the State.

The petitioner is languishing in custody

since 26.08.2010 in a case registered under

Section 47A of the Excise Act.

It is alleged that 62 bottles of whisky

and 22 bottles of beer of different brands were

recovered from the house of the petitioner.

It is submitted that since there was

function in the house hence the liquor was

brought in the house. The statement has been

made in paragraph no.9 of the petition that the

petitioner has no criminal antecedent.

Considering the aforesaid facts, let the

petitioner above named 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 C.J.M.

Muzaffarpur in connection with Kudhani (Turki)

P.S. Case No. 172 of 2009.

          U.K.                                        (Dinesh Kumar Singh,J.)