IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.17979 of 2011
1. VINOD YADAV SON OF HIRA LAL YADAV.
2. AJAY KUMAR YADAV SON OF LATE SHIV DAYAL YADAV.
BOTH RESIDENTS OF VILLAGE-BARA, P.S.-ARA
MUFFASSIL, DISTRICT-BHOJPUR, ARA (BIHAR)
--------------PETITIONERS
Versus
THE STATE OF BIHAR
-----------
02 16-06-2011 Heard Sri Manoj Kumar, learned counsel for the
petitioners and Sri Parmanand Prasad, learned Addl. Public
Prosecutor.
The petitioners, who are in custody since 30.12.2010
in connection with Ara Muffassil P.S. Case No. 278 of 2010
registered for the offence under Sections 272, 273 and 409 of the
Indian Penal Code and Section 47(A) of the Excise Act, have
prayed for grant of bail.
It was alleged that from the house of the petitioners,
huge quantity of country-made liquor kept in number of pouches
were recovered. Learned counsel for the petitioners submits that
recovery was not made from the house of the petitioner, rather
the same was recovered outside from the house. It was further
submitted that the petitioners have remained in custody for a
considerable period.
Considering the nature of accusation as well as period
of custody, let the petitioners above named be released 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 learned
2
Chief Judicial Magistrate, Bhojpur at Ara in connection with Ara
Muffassil P.S. Case No. 278 of 2010 with a condition that if at
subsequent stage the petitioners are made accused in similar
nature of case, their bail bond in the present case shall stand
automatically cancelled.
NKS/- ( Rakesh Kumar, J.)