IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.36454 of 2010
ANIL KUMAR VERMA, son of Late Jagdeo Prasad Verma, resident of
Surajgarha Bazar, P.S. - Surajgarha, District - Lakhisarai.
----------- Petitioner.
Versus
THE STATE OF BIHAR ----- Opposite
Party.
-----------
02. 04.11.2010 Heard learned counsel for the
petitioner and learned counsel for the State.
Petitioner is named accused in this
case carries allegation of distributing 2 to 3
litres less kerosene oil to the dealers out of
distribution of 200 litres and also realizing
extra 50 paise per litre etc. But as it appears
there was no allegation leveled at initial
stage.
Considering the facts and circumstances
of the case, in the event of his
arrest/surrender before the court below within
four weeks of receipt of the copy of this
order, let the petitioner namely, Anil Kumar
Verma, is directed to be released on bail on
furnishing bail bond of Rs. 10,000 (ten
thousand only) with two sureties of the like
amount each to the satisfaction of Chief
Judicial Magistrate, Lakhisarai, in connection
with Surajgarha P.S. Case No. 171 of 2010,
2
subject to condition laid down under Section
438(2) of the Criminal Procedure Code with
additional condition to remain physically
present before the court below on each and
every date till disposal of the case, in case
of failure on two consecutive dates, the
liberty shall be deemed to be cancelled.
Rajeev/ (Akhilesh Chandra, J.)