IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.43176 of 2010
MD.AFAQUE ALAM
Versus
THE STATE OF BIHAR
-----
03. 07.04.2011 Heard learned counsel for the petitioner and the state.
Petitioner’s name appeared in confession/statement of
tempo driver, but that is not corroborated while petitioner’s stock
was verified by Block Supply Officer as stock was near about intact
and in any case not lesser in eighteen (18) bags.
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, 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 the Chief Judicial Magistrate, Araria in
connection with Araria (R.S.) P.S. Case No.140 of 2010, subject to
conditions as laid down under section 438(2) of the Cr. P. C.
Vikash (Mandhata Singh, J.)