High Court Patna High Court - Orders

Subhash Prasad vs State Of Bihar on 20 September, 2010

Patna High Court – Orders
Subhash Prasad vs State Of Bihar on 20 September, 2010
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Cr.Misc. No.33265 of 2010
                          SUBHASH PRASAD
                                 Versus
                           STATE OF BIHAR
                                -----------

02. 20.09.2010 Petitioner is languishing in jail since

24.06.22010 in a case registered under Section 7 of

the Essential Commodities Act.

It is alleged that the petitioner being P.D.S.

dealer had sold 2000 litres of Kerosene Oil in the

black market.

It is submitted by learned counsel for the

petitioner that without verification of the documents

the alleged case has been lodged.

Considering the period under custody, let

the petitioner namely Subhash Prasad, 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 Additional Chief Judicial

Magistrate, Hilsa(Nalanda) in connection with

Ekangarsarai P.S. Case No. 55 of 2010.

( Dinesh Kumar Singh, J.)
Shageer