IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.41914 of 2010
1. BIRBAL KUMAR YADAV,SON OF AGHORI YADAV.
2. YOGENDRA YADAV,SON OF TARRA YADAV.
BOTH RESIDENTS OF SONAMANI GODAM, P.S.
SONAMANI GODAM, DISTRICT- ARARIA, BIHAR.
..........PETITIONERS.
Versus
THE UNION OF INDIA THROUGH SENIOR
INTELLIGENCE OFFICER, DIRECTORATE OF REVENUE
INTELLIGENCE SUB REGIONAL UNIT, MUZAFFARPUR,
BIHAR.
.........OPPOSITE PARTY.
-----------
02/ 21.12.2010 Petitioners are labourers of Him
Sagar Upbhokta Bhandar Swablambi Sahkari Ltd
which has its godown at Baba Chura and
Murari Mill. The godown was raided and 646
jute bags containing bettle nuts were
recovered.
As far as, these petitioners are
concerned they are merely labourers in the
firm. It is submitted by the counsel for
the petitioner that they had not purchased
nor can it be believed that they are
financially sound enough to purchase the
bettle nuts.
Considering that the petitioners
are labourers and have remained in custody
for three months, I direct that both
petitioners namely Birbal Yadav and Yogendra
Yadav be released on bail, on furnishing
bail bond of Rs.10,000.00 (Rupees ten
thousand) with two sureties of the like
amount each to the satisfaction of the
learned Presiding Officer, Economic Offences
Court, Purnia in connection with D R I,Case
no. 2 of 2010 (Special Case No. 7 of 2010)
dated 21.09.2010, subject to the following
two conditions:-
(i) that both the bailors should be
related to the petitioners and should be of
same P.S where the petitioner resides.
(ii) attested photographs of the
bailors should be annexed with the Bail
Bond.
Ranjan (Sheema Ali Khan,J)