High Court Patna High Court - Orders

Anil Kumar Verma vs State Of Bihar on 4 November, 2010

Patna High Court – Orders
Anil Kumar Verma vs State Of Bihar on 4 November, 2010
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                   Cr.Misc. No.36454 of 2010
ANIL KUMAR VERMA, son of Late Jagdeo Prasad Verma, resident of
Surajgarha Bazar, P.S. - Surajgarha, District - Lakhisarai.
                                           ----------- Petitioner.
                              Versus
THE STATE OF BIHAR                                -----   Opposite
Party.
                           -----------

02. 04.11.2010 Heard learned counsel for the

petitioner and learned counsel for the State.

Petitioner is named accused in this

case carries allegation of distributing 2 to 3

litres less kerosene oil to the dealers out of

distribution of 200 litres and also realizing

extra 50 paise per litre etc. But as it appears

there was no allegation leveled at initial

stage.

Considering the facts and circumstances

of the case, in the event of his

arrest/surrender before the court below within

four weeks of receipt of the copy of this

order, let the petitioner namely, Anil Kumar

Verma, is directed to be released on bail on

furnishing bail bond of Rs. 10,000 (ten

thousand only) with two sureties of the like

amount each to the satisfaction of Chief

Judicial Magistrate, Lakhisarai, in connection

with Surajgarha P.S. Case No. 171 of 2010,
2

subject to condition laid down under Section

438(2) of the Criminal Procedure Code with

additional condition to remain physically

present before the court below on each and

every date till disposal of the case, in case

of failure on two consecutive dates, the

liberty shall be deemed to be cancelled.

Rajeev/                                             (Akhilesh Chandra, J.)