IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.28587 of 2011
Chando Yadav
Versus
The State Of Bihar
----------------------------------
02. 12.09.2011 Heard learned counsel for the petitioner and
learned counsel for the State.
Petitioner is driver of pick-up van loaded with
wheat, if the same was Public Distribution System Shop, co-
accused Rameshwar Prasad is the owner of Public
Distribution System is allowed bail vide Cr. Misc. No.27587
of 2011.
Accordingly, let the above named petitioner 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 the Chief Judicial Magistrate, Gaya in
connection with Wazirganj P. S. Case No.139 of 2011.
Vikash (Mandhata Singh, J.)