IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.37003 of 2010
YOGENDRA PASWAN S/O LATE SWARG SEVAK PASWAN,
R/O VILLAGE-GANDHIPUR, P.S. BARIARPUR, DISTRICT-
MUNGER.
--PETITIONER
Versus
THE STATE OF BIHAR --OPP.PARTY
2 02.11.2010
Heard learned counsel for the petitioner and
learned additional Public Prosecutor for the State.
Petitioner is named accused in this case being a
Dealer in Public Distribution System with allegation that he
has changed the place of storage of food-grains meant for
distribution to the beneficiaries. It is submitted that for such
change vide Annexure-3 dated 01.07.2010 stating the
compelling circumstances authorities were duly informed.
If it is so and there is proof of such information,
the petitioner, in the event of arrest or surrender within four
weeks from today, is directed to be enlarged on bail on his
furnishing bonds of Rs.10,000/- (Rupees ten thousand) with
two sureties of the like amount each to the satisfaction of the
Chief Judicial Magistrate, Munger, in Bariarpur P.S. Case no.
85 of 2010, subject to the conditions laid down in Section
438(2) of the Code of Criminal Procedure with additional
2
condition that the petitioner shall remain present before the
court below on each and every date till disposal of the case.
If the petitioner fails to remain present on two consecutive
dates without any reasonable explanation the privilege
granted shall be deemed to be cancelled.
(Akhilesh Chandra, J.)
AAhmad