High Court Patna High Court - Orders

Md. Rafique & Anr vs The State Of Bihar on 9 November, 2011

Patna High Court – Orders
Md. Rafique & Anr vs The State Of Bihar on 9 November, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.35137 of 2011
                                    Md. Rafique & Anr
                                            Versus
                                    The State Of Bihar
                                          -----------

2 09-11-2011 Heard learned counsel for the petitioners and

learned Additional Public Prosecutor for the State.

Admittedly, petitioners were arrested while they

were transporting 135 bags of rice. Admittedly, the petitioner

No. 1 is son of a PDS dealer and the seized bags had been

lifted from FCI godown and the aforesaid bags were seized

when the said bags were being transported by the petitioners

by a tractor.

The contention of learned counsel for the petitioners

is that the aforesaid bags were being transported on a tractor

through a different route as the main route was not in a

position for transportation.

Considering the aforesaid facts and circumstances

of the case as well as submission of the parties, the

petitioners, namely, Md. Rafique and Jugeshwar Rishi are

directed to be released on bail on furnishing bail bonds of Rs

10,000/- (ten thousand) each with two sureties of the like

amount each in connection with Baisi P.S. Case No. 194 of

2011 to the satisfaction of Sub-Divisional Judicial Magistrate,

Purnea.

(Hemant Kumar Srivastava, J.)
A.K. Vishwakarma/-