High Court Patna High Court - Orders

Soman Das vs State Of Bihar on 10 December, 2010

Patna High Court – Orders
Soman Das vs State Of Bihar on 10 December, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.21284 of 2010
                                       SOMAN DAS
                                           Versus
                                    STATE OF BIHAR
                                         -----------

4 10.12.2010 Heard learned counsel for the parties.

Allegation is of black-marketing by the

petitioner, a PDS dealer. Submission is about no

corroboration of black-marketing by consumers.

Thus, having regard to the facts and

circumstances of the case, in the event of

arrest or surrender within one month from the

date of communication of this order, the above

named petitioner shall 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 Chief Judicial

Magistrate, Samastipur in Mohiuddinnagar P.S.

Case No. 123 of 2009, subject to the condition

as laid down under section 438(2) Cr.P.C.

AI                                                        ( Mandhata Singh, J.)