IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.30004 of 2011
Swaroop Pandit @ Sarup Pandit
Versus
The State Of Bihar
----------------------------------
02. 22.09.2011 Heard learned counsel for the petitioner and
learned counsel for the State.
Eight hundred pouches of countrymade liquor
in different weighing is recovered from petitioner’s house
submitted given to Rafique Mian on rent having no
concern with recovery, for that also petitioner remained in
custody since 18.6.2011.
Accordingly, let the above named petitioner 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, Gaya in
connection with Khizarsarai P. S. Case No.194 of 2010.
Vikash (Mandhata Singh, J.)