IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.44623 of 2010
SARWAN KUMAR @ SARWAN KUMAR PRASAD
Versus
THE STATE OF BIHAR
-----
02. 15.04.2011 Heard learned counsel for the petitioner and the state.
Seized coal is claimed by one Ramnak Hussain.
Accordingly, in the event of arrest or surrender within a
period of one month from the date of receipt/production of a copy of
this order, the 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 Sub-divisional Judicial
Magistrate, Bhabua, Kaimur in connection with Durgawati P. S.
Case No.78 of 2010, subject to the conditions as laid down under
section 438(2) of the Cr. P. C.
Vikash (Mandhata Singh, J.)