High Court Patna High Court - Orders

Kulbansh Das vs The State Of Bihar on 16 March, 2011

Patna High Court – Orders
Kulbansh Das vs The State Of Bihar on 16 March, 2011
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr. Misc. No.7070 of 2011
                Kulbansh Das, Son of Late Shree Das, R/o-Vill.-Urbishunpur, P.S.-Alipur,
                District-Gaya.                                            -Petitioner.
                                        VERSUS
                The State of Bihar                                       -Opposite Party.
                                        -----------

02 16.03.2011 By I.A. No.612 of 2011, it is prayed that this

application for bail be disposed at an early date because the petitioner

is of about 90 years old and in custody since 18.12.2010. In support of

the age petitioner has annexed the election identity card from which it

is clear that the petitioner is at least above 80 years of age. It is further

submitted that the case has been instituted under Section 409 of the

Indian Penal Code and Section 7 of the Essential Commodities Act,

being Alipur P.S. Case No.04 of 2004, and the main accused, namely,

Badyanath Prasad Singh has already been granted bail by the Court

below itself.

Be that as it may, let the petitioner above-named be

released on bail on furnishing a bail bond of Rs.10,000/- (Rupees Ten

Thousand) with two sureties of like amount each to the satisfaction of

the Chief Judicial Magistrate, Gaya in connection with Alipur P.S.

Case No.04 of 2004.

     Trivedi/                               (Navaniti Prasad Singh, J.)