IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.38105 of 2008
Bhikhar Sao, Son of Sri Kailash Sao, Resident of Village Tendua Pokhar, PS Aurangabad
(Muffasil), District Aurangabad --- Petitioner
Versus
The State Of Bihar ---- Opposite Party
-----------
2 21.7.2011 Heard learned counsel for the petitioner and the
counsel appearing on behalf of the State.
The petitioner is aggrieved by the order of cognizance
dated 22.12.2007 passed in Aurangabad (Town) PS Case No. 224
of 2007.
Learned counsel for the petitioner submits that he was
earlier a tenant in the house of Ram Pravesh, as such the offence
under Section 7 of the Essential Commodities Act cannot be
attributed to the petitioner as he had nothing to do with the
premises from where the recovery of K.Oil was made.
All these aspects of the matter shall be considered at
the appropriate stage of the case. This application is dismissed.
Sanjay ( Sheema Ali Khan, J.)