High Court Patna High Court - Orders

Suryabansh Singh vs The State Of Bihar & Anr on 7 July, 2011

Patna High Court – Orders
Suryabansh Singh vs The State Of Bihar & Anr on 7 July, 2011
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                      CR.MISC. NO.32247 OF 2008
SURYABANSH SINGH, SON OF LATE RAM CHANDRA SINGH, RESIDENT OF
VILLAGE BEDA (NEAR BEDA CANAL), POLICE STATION SASARAM (M),
DISTRICT ROHTAS (SASARAM)
                               VERSUS
   1. THE STATE OF BIHAR
   2. THE EXECUTIVE MAGISTRATE, ROHTAS (SASARAM)
                               *********

2 07/07/2011 Heard Counsel for the petitioner and the A.P.P.

appearing on behalf of the State.

This application has been filed for quashing of

the entire First Information Report of Sasaram (M) Police

Station Case No. 538 of 2007 under Section 7 of the

Essential Commodities Act.

The allegation in the First Information Report is

that the shop (Hotel) of the petitioner was raided. It was

found that one tractor containing 32 bags of cement was

standing in front of the shop of the petitioner. On

interrogation, it was disclosed by the driver of the tractor

that 18 bags of cement were unloaded to the shop of the

petitioner. Thereafter, 405 bags of cement, 42 bags of

D.A.P., 18 bags of Kribhico Urea and 5 bags of I.P.L.

Phosphate fertilizers were recovered from the shop of the

petitioner.

Learned Counsel for the petitioner submits that

there is no allegation that the petitioner had illegally kept

the seized articles or that he was going to utilize the
2

fertilizer for selling them in the black market. It is further

submitted that merely because the bags were lying on the

tractor, does not mean that the bags were to be sold in

the black market.

This Court finds that the matter is still under

investigation and as such, I do not find any special

circumstances for quashing of the entire First

Information Report.

This application is accordingly dismissed.

Anand                                         ( Sheema Ali Khan, J. )