IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.44652 of 2010
RAJ KISHORE RAJAK
Versus
THE STATE OF BIHAR
------
2/ 19.04.2011 Heard learned counsel for the petitioner and learned
counsel for the State.
500 liters of kerosene oil is recovered from petitioner’s
house allegedly was kept for distribution among consumers for the
purpose of safety. However, petitioner’s license is suspended.
Considering the facts and circumstances of the case,
prayer of the petitioner is allowed.
In the event of arrest or surrender within one month
from the date of receipt/production of a copy of this order in
connection with Lakhisarai P.S. Case No. 416 of 2010 (G.R. No.
1032 of 2010) 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 C.J.M., Lakhisarai
subject to the conditions as laid down under Section 438(2) of Cr.
P.C.
shail (Mandhata Singh, J.)