High Court Patna High Court - Orders

Anant Mehta vs The State Of Bihar on 18 April, 2011

Patna High Court – Orders
Anant Mehta vs The State Of Bihar on 18 April, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.43847 of 2010
                                   ANANT MEHTA
                                      Versus
                                THE STATE OF BIHAR
                                      ------

2/ 18.04.2011 Heard learned counsel for the petitioner and learned

counsel for the State.

For discrepancy in stock and distribution, submission of

the learned counsel for the petitioner is that petitioner’s license is

suspended, may be convicted also after trial if the discrepancy is not

sufficiently explained but refusal of anticipatory bail at the stage is

not justified.

Accordingly, prayer of the petitioner for bail is allowed.

In the event of arrest or surrender within one month

from the date of receipt/production of a copy of this order in

connection with Madhepura (Bharrahi) P.S. Case No. 334 of 2010

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 C.J.M., Madhepura subject to the

conditions as laid down under Section 438(2) of Cr. P.C.

shail                                          (Mandhata Singh, J.)