IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.540 of 2011
CHANDRA KISHORE SAH
Versus
THE STATE OF BIHAR
-------------
2 02.02.2011 Petitioner is apprehending his arrest in a case
registered under Sections 413 and 414 of the Indian
Penal Code.
It is alleged that the paddy crops in bags,
trailor and tractor, of several lacs were seized. It was
speculated by the authorities that seized paddy crops
were smuggled out side the country. The petitioner is a
tractor driver. Subsequently, the tractor and the grains
have been released and the other accused persons have
been granted bail by this Court vide Cr. Misc. No. 39129
of 2010, 28639 of 2010, 24297 of 2010, 23329 of 2010
and 20050 of 2010. The petitioner is the owner of the
vehicle and he was not present at the time of the seizure.
Considering the aforesaid submissions, let
petitioner namely Chandra Kishore Sah be released on
anticipatory bail, in the event of his arrest or surrender
before the learned Court below within a period of 12
weeks from today, on furnishing bail bond of Rs.
10,000/- (ten thousand) each with two sureties of the like
2
amount each to the satisfaction of the learned Chief
Judicial Magistrate, Bettiah, West Champaran in
connection with Mainatand P.S. Case No., 04 of 2010.
Bhardwaj/ ( Dinesh Kumar Singh, J.)