IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.29925 of 2010
SMT.SAPNA THAKUR @ SAPNA D/o B. K. Jha-------Petitioner.
Versus
STATE OF BIHAR .
-----------
2. 1.10.2010 Heard learned counsel for the petitioner and the State.
Petitioner is alleged for violating the terms of his license
by supplying illegal cylinders to different persons including a single
instance of supplying of two cylinders to same person which,
according to the learned counsel for the petitioner, was really a
mistake that the consumer got transferred second connection of his
name which is cancelled now.
Having regard to the facts and circumstances of the case,
in the event of arrest or surrender within a period of one month from
date of receipt/production of a copy of this order, above named
petitioner shall be released on bail on furnishing bail bond of
Rs.10,000/- with two sureties of the like amount each to the
satisfaction of the Chief Judicial Magistrate, Madhubani, in
connection with Jainagar P.S. case no.28 of 2010 subject to the
conditions as laid down under section 438(2) of the Code of
Criminal Procedure.
( Mandhata Singh, J.)
Sudip