IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.28481 of 2010
MD.REYAJUDDIN @ MD.REYAZUDDIN son of Md. Hafiz---------Petitioner.
Versus
STATE OF BIHAR .
-----------
2. 21.9.2010 Heard learned counsel for the petitioner and the State.
Submission of the learned counsel for the petitioner is that
if his case about supply of seized filter by company agent is not
accepted then also nature of offence will not justify refusal of
anticipatory bail. Twenty pieces of oil filter are recovered from
petititioner’s shop.
Having regard to the facts and circumstances of the case,
in the event of arrest or surrender within a period of one month from
date of receipt/production of a copy of this order, above named
petitioner shall be released on bail on furnishing bail bond of
Rs.10,000/- with two sureties of the like amount each to the
satisfaction of the Chief Judicial Magistrate, Bhojpur at Ara, in
connection with Piro P.S. case no.117 of 2010 subject to the
conditions as laid down under section 438(2) of the Code of
Criminal Procedure.
( Mandhata Singh, J.)
Sudip