High Court Patna High Court - Orders

Shaboo Khatoon vs The State Of Bihar on 25 August, 2010

Patna High Court – Orders
Shaboo Khatoon vs The State Of Bihar on 25 August, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.30459 of 2010
                                     SHABOO KHATOON
                                              Versus
                                    THE STATE OF BIHAR
                                            -----------

2. 25. 08. 2010. Heard learned counsel for the petitioner and the State.

The petitioner is apprehending his arrest in connection

with Bettiah Mufassil P.S. Case No. 232/2010, registered under

Section 7 of the Essential Commodities Act and Sections 420, 409,

273 and 120B of the Indian Penal Code.

The petitioner is owner of rice mill undertakes to supply

fresh and changed rice, if the rice is not found fit to the quality and

take back the quantity of rice if any delivered by him lying in the

godown of F.C.I.

In the facts and circumstances of the case, the above

named petitioner, in the event of his arrest or surrender within a

period of one month from today, shall 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 the Chief

Judicial Magistrate, West Champaran at Bettiah, in connection with

Bettiah Muffasil P.S. Case No. 232/2010, subject to the conditions

as laid down under Section 438 (2) of Cr.P.C.

             m.p.                             ( Mandhata Singh, J.)