High Court Patna High Court - Orders

Doman Paswan vs The State Of Bihar on 27 April, 2011

Patna High Court – Orders
Doman Paswan vs The State Of Bihar on 27 April, 2011
                         IN THE HIGH COURT OF JUDICATURE AT PATNA
                                      Cr.Misc. No.12134 of 2011
                            DOMAN PASWAN SON OF LATE AMRIT PASWAN.
                                                  Versus
                                        THE STATE OF BIHAR
                                                -----------

2. 27.04.2011. Heard learned counsel for the petitioner as well as

learned Additional Public Prosecutor for the State.

Petitioner is languishing in jail custody since

6.12.2010 on the allegation that the seized grains had been lifted

from his shop. Admittedly, the petitioner is a PDS dealer.

Considering the facts and circumstances of the case

as well as submissions of the parties, let the above named

petitioner be released on bail on furnishing bail bonds of Rs.

10,000/- (Ten thousand) with two sureties of the like amount

each to the satisfaction of Sub-divisional Judicial Magistrate,

Jamui in connection with Laxmipur P.S. Case No. 74 of 2010.

 Ibrar/-                                                 ( Hemant Kumar Srivastava, J.)