IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.12134 of 2011
DOMAN PASWAN SON OF LATE AMRIT PASWAN.
Versus
THE STATE OF BIHAR
-----------
2. 27.04.2011. Heard learned counsel for the petitioner as well as
learned Additional Public Prosecutor for the State.
Petitioner is languishing in jail custody since
6.12.2010 on the allegation that the seized grains had been lifted
from his shop. Admittedly, the petitioner is a PDS dealer.
Considering the facts and circumstances of the case
as well as submissions of the parties, let the above named
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 Sub-divisional Judicial Magistrate,
Jamui in connection with Laxmipur P.S. Case No. 74 of 2010.
Ibrar/- ( Hemant Kumar Srivastava, J.)