IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.29457 of 2010
MANJIT SINGH, Son of Jagdip Singh, Resident of 33 C Ram Mohan Dutta Road, P.S. Sakrel,
District Kolkatta (West Bengal).
……..Petitioner
Versus
THE STATE OF BIHAR
……..Opposite Party
02/- 26-11-2010 Heard learned counsel for the petitioner and Additional
Public Prosecutor for the State.
Petitioner is named accused in this case being owner of
tanker from which about 150 quintals of molasses was recovered. The
vehicle was on hire with Ruchi Soya Industries Ltd. Haldia, West
Bengal and being driven by another person.
Considering the facts and circumstances of the case, in the
event of his arrest/surrender before the court below within four weeks
of receipt of the copy of this order, petitioner, namely, Manjit Singh,
is directed to be released on bail on furnishing bail bond of Rs.
10,000/- (ten thousand only) with two sureties of the like amount each
to the satisfaction of Sub-Divisional Judicial Magistrate (West),
Muzaffarpur in connection with Kanti P.S. Case No. 86 of 2009,
subject to condition laid down under Section 438 (2) of the Criminal
Procedure Code with additional condition to remain physically present
before the court below till disposal of the case, in case of failure on
two consecutive dates, the liberty shall be deemed to be cancelled.
Praveen (Akhilesh Chandra, J.)