IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.7070 of 2011
Kulbansh Das, Son of Late Shree Das, R/o-Vill.-Urbishunpur, P.S.-Alipur,
District-Gaya. -Petitioner.
VERSUS
The State of Bihar -Opposite Party.
-----------
02 16.03.2011 By I.A. No.612 of 2011, it is prayed that this
application for bail be disposed at an early date because the petitioner
is of about 90 years old and in custody since 18.12.2010. In support of
the age petitioner has annexed the election identity card from which it
is clear that the petitioner is at least above 80 years of age. It is further
submitted that the case has been instituted under Section 409 of the
Indian Penal Code and Section 7 of the Essential Commodities Act,
being Alipur P.S. Case No.04 of 2004, and the main accused, namely,
Badyanath Prasad Singh has already been granted bail by the Court
below itself.
Be that as it may, let the petitioner above-named be
released on bail on furnishing a bail bond of Rs.10,000/- (Rupees Ten
Thousand) with two sureties of like amount each to the satisfaction of
the Chief Judicial Magistrate, Gaya in connection with Alipur P.S.
Case No.04 of 2004.
Trivedi/ (Navaniti Prasad Singh, J.)