High Court Patna High Court - Orders

Chhotu Chaudhary vs State Of Bihar on 1 August, 2011

Patna High Court – Orders
Chhotu Chaudhary vs State Of Bihar on 1 August, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.44469 of 2008
Chhotu Chaudhary, Son of Late Pitambar Chaudhary, Resident of Village Chaklukman, Ward No.
                   11, PS Dalsinghsarai, District Samastipur ---- Petitioner
                                           Versus
                             State Of Bihar ----- Opposite Party
                                          -----------

2 1.8.2011 Heard learned counsel for the petitioner and the counsel

appearing on behalf of the State.

The petitioner has moved this Court against the order

refusing to discharge the petitioner. The petitioner also filed a

revision application which was dismissed on 9.8.2008 against the

order refusing to discharge him i.e. 10.11.2006.

Learned counsel for the petitioner submits that the

petitioner was caught with 80 litres of K.Oil by the villagers and was

produced before the police. It has been said that the K.Oil was

purchased from the P.D.S. Dealer namely Kameshwar Narayan

Pandey. It is also submitted that Kameshwar Narayan Pandey who

was made accused has not been sent up for trial.

This Court has no way of knowing whether Kameshwar

Narayan Pandey had actually sold the said K.Oil to the petitioner or

not, therefore, this fact would be relevant as if, Kameshwar Narayan

Pandey denies that he has sold the said K.Oil to the petitioner then it

would become incumbent on the petitioner to explain how he came to

possession of K.Oil in question.

Learned counsel fort the petitioner submits that there is a

decision of this Court passed in the case of Kailash Chandra

Maheshwari & Anr. Vs. The State of Bihar & Ors. (1981 B.L.J. 440)
2

which envisages that if the person who is caught with K.Oil is not a

P.D.S. Dealer, he cannot be charged under the Essential Commodities

Act. I may point out here that this aspect of the matter can only be

considered, if, the petitioner shows that he is an agriculturist or runs

an industry and that he had purchased K.Oil from a proper source. It

is only under these circumstances, this Court can hold that the

petitioner is not guilty of any offence either under the Essential

Commodities Act or any other provision of law.

I accordingly, quash the order dated 10.11.2006 and the

order dated 9.8.2008, passed in Trial No. 777 of 2008 pending before

the Sub-divisional Judicial Magistrate, Dalsinghsarai, subject to the

fact that the trial has not commenced in this case. The Sub-divisional

Judicial Magistrate, Dalsinghsarai is directed to pass a fresh order

taking into consideration the observations made by this Court after

going through the case diary or any other material, within a period of

two months on receipt of a copy of this order.

Counsel for the petitioner is directed to produce a copy of

this order within a period of one month from the date of receipt of a

copy of this order before the Court concerned, failing which this

application shall stand dismissed.

This application is allowed to the extent mentioned

aforesaid.

Sanjay                                            (Sheema Ali Khan, J.)