High Court Patna High Court - Orders

Yogendra Prasad vs The State Of Bihar on 27 September, 2011

Patna High Court – Orders
Yogendra Prasad vs The State Of Bihar on 27 September, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                        Criminal Miscellaneous No.30688 of 2011
                                     Yogendra Prasad
                                           Versus
                                  The State Of Bihar
                              ----------------------------------

2 27.9.2011 Heard learned counsel for the parties.

Petitioner has been found on Pick up

Van with subsidized rice in 60 bags of 50 kgs

each. Submission is that rice was being carried

under the direction of dealer Satendra Yadav.

Driver is allowed bail and petitioner remained

in custody since 16.7.2011.

Thus, having regard to the facts and

circumstances of the case as well as submission

of the parties, the above named petitioner is

directed to be released on bail on furnishing

bail bond of Rs. 10,000/- (ten thousand) with

two sureties of the like amount each to the

satisfaction of Chief Judicial Magistrate,

Jehanabad in Arwal P.S. Case No. 165/2011.

AI                                                 ( Mandhata Singh, J.)