IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.11603 of 2011
SARYUG SAH, SON OF LATE SITA RAM SAH
Versus
THE STATE OF BIHAR
-----------
02 22.04.2011 Heard learned counsel for the petitioner as well as
learned Additional Public Prosecutor for the State.
Taking into consideration that the tractor was seized
from the field of one Md. Ayub as well as this aspect of the matter
that the petitioner had disclosed before the informant that the
above stated tractor had been brought by his son, namely, Rajesh
Sah, let the petitioner be released on bail on furnishing bail bonds
of Rs. 10,000/- (Ten Thousand) with two sureties of the like
amount each to the satisfaction of Chief Judicial Magistrate,
Madhubani in connection with Bisfi P.S. Case No. 273 of 2010.
Shahzad (Hemant Kumar Srivastava, J )