IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.26970 of 2010
BRIJESH KUMAR son of Ramjanam---Petitioner
Versus
STATE OF BIHAR .
with
Cr.Misc. No.27442 of 2010
1. OM PRAKASH SAHU son of late Baiju Lal Sah
2. Yogendra Kumar Jaiswal son of late Rajbanshi Sah-----Petitioners.
Versus
STATE OF BIHAR .
with
Cr.Misc. No.27855 of 2010
CHANDRA MOHAN son of late Panna Lal Pd.-------Petitioner.
Versus
STATE OF BIHAR .
with
Cr.Misc. No.28332 of 2010
1. MADAN PRASAD son of late Badri Prasad
2. Sunil Kumar son of late Badri Prasad---------Petitioners.
Versus
STATE OF BIHAR .
-----------
2. 13.8.2010 Heard Learned counsel for the petitioners and the State.
Accepting undertaking by co-accused/Rice Mill owners to
supply the agreed rice and returned/changed the suppliers rice not fit for
human consumption have been allowed bail. Petitioners are also
accepting the same undertaking.
Having regard to the facts and circumstances of the case, in
the event of arrest or surrender within a period of one month from the
date of receipt/production of a copy of this order, above named
petitioners of the abovementioned petitions shall 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 the Chief Judicial
Magistrate, West Champaran at Bettiah, in connection with Chanpatia
P.S. case no.170 of 2010 ,subject to the conditions as laid down under
2
section 438(2) of the Code of Criminal Procedure.
Sudip ( Mandhata Singh,J )