IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.30688 of 2011
Yogendra Prasad
Versus
The State Of Bihar
----------------------------------
2 27.9.2011 Heard learned counsel for the parties.
Petitioner has been found on Pick up
Van with subsidized rice in 60 bags of 50 kgs
each. Submission is that rice was being carried
under the direction of dealer Satendra Yadav.
Driver is allowed bail and petitioner remained
in custody since 16.7.2011.
Thus, having regard to the facts and
circumstances of the case as well as submission
of the parties, the above named petitioner is
directed to 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 Chief Judicial Magistrate,
Jehanabad in Arwal P.S. Case No. 165/2011.
AI ( Mandhata Singh, J.)