IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.35859 of 2011
Dewrat Kumar Yadav, S/O-Kameshwar Pd. Yadav
Versus
The State Of Bihar
-----------
02 11.11.2011 Heard learned counsel for the petitioner as well as
learned Additional Public Prosecutor for the State.
Petitioner is in jail custody since 26.08.2011 in a case
registered under Section 47A of the Excise Act.
Admittedly, petitioner is driver whereas the owner of
seized Mahua was co-accused Amlesh Kumar Sah.
Considering the aforesaid facts and circumstances as
well as submissions of the parties, let the 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 Chief Judicial
Magistrate, Katihar in connection with Dandkhora P.S. Case No. 108
of 2011.
SHAHZAD ( Hemant Kumar Srivastava, J.)