High Court Patna High Court - Orders

Md.Afaque Alam vs The State Of Bihar on 7 April, 2011

Patna High Court – Orders
Md.Afaque Alam vs The State Of Bihar on 7 April, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.43176 of 2010
                                   MD.AFAQUE ALAM
                                           Versus
                                  THE STATE OF BIHAR
                                            -----

03. 07.04.2011 Heard learned counsel for the petitioner and the state.

Petitioner’s name appeared in confession/statement of

tempo driver, but that is not corroborated while petitioner’s stock

was verified by Block Supply Officer as stock was near about intact

and in any case not lesser in eighteen (18) bags.

Having regard to the facts and circumstances of the case,

in the event of arrest or surrender within a period of one month from

the date of receipt/production of a copy of this order, the above

named petitioner shall 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, Araria in

connection with Araria (R.S.) P.S. Case No.140 of 2010, subject to

conditions as laid down under section 438(2) of the Cr. P. C.

Vikash                                            (Mandhata Singh, J.)