High Court Patna High Court - Orders

Yogendra Bhardwaj &Amp; Anr vs State Of Bihar on 4 November, 2010

Patna High Court – Orders
Yogendra Bhardwaj &Amp; Anr vs State Of Bihar on 4 November, 2010
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.34035 of 2010
                        1. YOGENDRA BHARDWAJ
                        2. BIMAL KUMAR PATEL
                          @ BIMAL KUMAR PANDEY
                          @ VIJAI KUMAR PATEL
                               ---------------------- PETITIONERS
                                              Versus
                                    STATE OF BIHAR
                                           -----------

2 4.11.2010 Heard learned counsel for the parties.

Petitioners are co-owner of the Truck

who was to cross Bihar but they remained never

on Truck rather driver and Khalasi were there.

Entry tax receipt submitted by the driver was

found forged. So, fine of Rs. 10,400/- was

imposed which was paid, thereafter, a direction

was issued to release the Truck, while the

release was sought, this case is lodged. Single

liability is about having forged entry tax

receipt. For the same, tax already was paid more

over receipt was produced by the driver.

Thus, having regard to the facts and

circumstances of the case, in the event of

arrest or surrender within one month from the

date of communication of this order, the above

named petitioners shall be released on bail on

furnishing bail bond of Rs. 10,000/-(ten

thousand) each with two sureties of the like

amount each to the satisfaction of Chief
2

Judicial Magistrate, Bhabua in Durgawati P.S.

Case No. 163/09, subject to the condition as

laid down under section 438(2) Cr.P.C.

AI                                     ( Mandhata Singh, J.)