IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.17651 of 2011
Suryadeo Sah
Versus
The State Of Bihar
3/ 11.08.2011
Heard learned counsel for the petitioner and
learned counsel for the State.
Grain supplied to this petitioner’s shop for its
distribution to workers under Gramin Rojgar Yojna, Zila
Parishad Grain Yojna and grain for work scheme. Defence
is that his brother, Shankar Sah was really running the fair
shop, license only was existing in his name if was the
reality then offence is more serious than shown.
Considering the facts and circumstances of the
case, prayer of the petitioner for bail is rejected.
However, petitioner may renew his prayer for
bail after framing of charge-sheet.
shail (Mandhata Singh, J.)