High Court Patna High Court - Orders

Smt.Sapna Thakur @ Sapna vs State Of Bihar on 1 October, 2010

Patna High Court – Orders
Smt.Sapna Thakur @ Sapna vs State Of Bihar on 1 October, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.29925 of 2010
                 SMT.SAPNA THAKUR @ SAPNA D/o B. K. Jha-------Petitioner.
                                            Versus
                                    STATE OF BIHAR .
                                          -----------

2. 1.10.2010 Heard learned counsel for the petitioner and the State.

Petitioner is alleged for violating the terms of his license

by supplying illegal cylinders to different persons including a single

instance of supplying of two cylinders to same person which,

according to the learned counsel for the petitioner, was really a

mistake that the consumer got transferred second connection of his

name which is cancelled now.

Having regard to the facts and circumstances of the case,

in the event of arrest or surrender within a period of one month from

date of receipt/production of a copy of this order, above named

petitioner shall be released on bail on furnishing bail bond of

Rs.10,000/- with two sureties of the like amount each to the

satisfaction of the Chief Judicial Magistrate, Madhubani, in

connection with Jainagar P.S. case no.28 of 2010 subject to the

conditions as laid down under section 438(2) of the Code of

Criminal Procedure.

( Mandhata Singh, J.)
Sudip