IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.42302 of 2010
1. Vidya Nand Kushwaha
2. Mohan Sah
Versus
State Of Bihar
-----------
3/ 26.07.2011 Heard learned counsel for the petitioners and
learned counsel for the State.
Huge quantity of English and country-made wine
is recovered from two vehicles but standing in godown of
one, Satish Kumar Chaudhary who has been allowed
anticipatory bail by a Bench of this Court vide Cr. Misc. No.
12258 of 2011, while petitioners were obeying their master
to carry the seized wine to Satish Kumar Chaudhar’s godown
and petitioner ramined in custody since 06.09.2010.
Taking that into consideration, prayer of the
petitioners for bail is allowed.
Let the above named petitioners be enlarged on
bail on furnishing bail bond of Rs. 10,000/- (ten thousand)
each with two sureties of the like amount each to the
satisfaction of C.J.M., Samastipur in connection with Excise
Case No. 30 of 2010.
shail (Mandhata Singh, J.)