IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20567 of 2011
Sadanand Chaudhary
Versus
The State Of Bihar
-----------
2/ 19.07.2011 Heard learned counsel for the petitioner and
learned counsel for the State.
Allegedly petitioner is caught with one Than of
cloth is denied that he was working in the shop of the
informant as Salesman. He was demanding his dues of salary
for that has been falsely implicated in the case. Moreover, he
did not succeed in taking away the stolen cloth and remained
in custody since 21.04.2011.
Taking that into consideration, prayer of the
petitioner for bail is allowed.
Let the above named petitioner be enlarged 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., Sheikhpura in connection with Sheikhpura P.S.
Case No. 103 of 2011.
shail (Mandhata Singh, J.)