IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.29426 of 2010
BRIJ KISHORE PRASAD & ORS
Versus
THE STATE OF BIHAR
with
Cr.Misc. No.29388 of 2010
BINOD KUMAR & ANR
Versus
STATE OF BIHAR
-----------
2. 12.08.2010. Heard learned counsel for the
petitioners and the State.
The petitioners are apprehending their
arrest in a case registered under Section 7 of
the Essential Commodities Act and Section 273
of the I.P.C.
It is alleged that under the agreement
with the F.C.I. the rice mill owners
(petitioners) were delivered paddy by the F.C.I
and the rice mill owners were supposed to
supply rice. On the alleged date of occurrence
i.e. 08th July, 2010, it was found that rice
supplied by the rice mill owners to F.C.I. was
not fit for consumption.
Learned counsel for the petitioners
undertakes to take back the rice which was
supplied by the petitioners. Moreover, other
accused persons have been granted anticipatory
bail by this court.
In view of the aforesaid undertaking,
2
let the petitioners, Brij Kishore Prasad,
Chandra Kishore Prasad, Nand Kishore Prasad,
Binod Kumar and Sagir Ansari, be released on
bail in the event of their arrest or surrender
before the learned court below within a period
of twelve weeks from today in connection with
Chanpatia P.S. Case No. 170 of 2010 on
furnishing bail bond of Rs. 10,000/-(Ten
Thousand) each with two sureties of the like
amount each to the satisfaction of the learned
C.J.M. West Champaran at Bettiah, subject to
the conditions as laid down under Section
438(2) of Cr.P.C.
U.K. ( Dinesh Kumar Singh, J.)