High Court Patna High Court - Orders

Chando Yadav vs The State Of Bihar on 12 September, 2011

Patna High Court – Orders
Chando Yadav vs The State Of Bihar on 12 September, 2011
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Criminal Miscellaneous No.28587 of 2011
                                           Chando Yadav
                                                Versus
                                       The State Of Bihar
                                   ----------------------------------

02. 12.09.2011 Heard learned counsel for the petitioner and

learned counsel for the State.

Petitioner is driver of pick-up van loaded with

wheat, if the same was Public Distribution System Shop, co-

accused Rameshwar Prasad is the owner of Public

Distribution System is allowed bail vide Cr. Misc. No.27587

of 2011.

Accordingly, let the above named petitioner 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 the Chief Judicial Magistrate, Gaya in

connection with Wazirganj P. S. Case No.139 of 2011.

Vikash                                                 (Mandhata Singh, J.)