IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.19072 of 2011
Santosh Kumar
Versus
The State Of Bihar
-----------
02/ 30.06.2011 Heard learned counsel for the petitioner as well as learned
Addl. P.P. for the State.
Allegedly, petitioner was driving the vehicle from which
485 liter kerosene oil were seized. Petitioner is in jail custody since
7.4.2011.
Taking into consideration the above stated facts and
circumstances as well as submissions of the parties, let the petitioner,
Santosh Kumar, be released on bail on furnishing bail bonds of Rs
10,000/- with two sureties of the like amount each to the satisfaction
of the Chief Judicial Magistrate, Jehanabad in Jehanabad P.S. Case no.
179/2011.
shahid (Hemant Kumar Srivastava,J)