IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.34682 of 2011
Tun Tun Singh, Son of late Brahamanand Singh, Resident of Village Ekwana Ghat, PS Barahara,
District Bhojpur. ------ Petitioner.
Versus
The State Of Bihar ------ Opposite Party
-----------
2 24.10.2011 Heard learned counsel for the petitioner and the counsel
appearing on behalf of the State.
Petitioner is apprehending his arrest in a case under
Sections 272 and 273 of the Indian Penal Code as well as Section 47A
of the Excise Act.
32 litres of foreign liquor was recovered from the shop of
the petitioner.
Be that as it may, petitioner Tun Tun Singh is directed to
be released on anticipatory bail in the event of his arrest or surrender
within a period of six weeks in connection with Agiaon (G) P.S. Case
No. 29 of 2011 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, Bhojpur at Ara subject to the conditions
laid down under Section 438(2) of the Cr.P.C. after verifying that the
petitioner is not accused in the case of similar nature.
Sanjay (Sheema Ali Khan, J.)