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.)