High Court Patna High Court - Orders

Suryadeo Sah vs The State Of Bihar on 11 August, 2011

Patna High Court – Orders
Suryadeo Sah vs The State Of Bihar on 11 August, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                           Criminal Miscellaneous No.17651 of 2011
                                        Suryadeo Sah
                                            Versus
                                     The State Of Bihar

3/      11.08.2011

Heard learned counsel for the petitioner and

learned counsel for the State.

Grain supplied to this petitioner’s shop for its

distribution to workers under Gramin Rojgar Yojna, Zila

Parishad Grain Yojna and grain for work scheme. Defence

is that his brother, Shankar Sah was really running the fair

shop, license only was existing in his name if was the

reality then offence is more serious than shown.

Considering the facts and circumstances of the

case, prayer of the petitioner for bail is rejected.

However, petitioner may renew his prayer for

bail after framing of charge-sheet.

shail                                       (Mandhata Singh, J.)