IN THE HIGH COURT OF JHARKHAND AT RANCHI
A.B.A. No. 2838 of 2011
------
Laxmi Sah ... ...... Petitioner
Versus
The State of Jharkhand .... ... .... ... Opp. Party
------
CORAM: HON'BLE MR. JUSTICE D.N. UPADHYAY
------
For the Petitioner : Mr. Manoj Kumar Sah, Advocate
For the Opp. Party : A.P.P.
-----
02/01.09.2011
Heard learned counsel for the parties.
Petitioner is accused in a case registered under Sections 120-B/201 of the
Indian Penal Code and 7/8 of the E.C. Act.
It reveals from the First Information Report that 175 bags of rice, allegedly
supplied to FCI, have been recovered from the House of Pramod Sah. Bindu Devi wife
of Pramod sah disclosed that these bags of rice belongs to Laxmi Sah.
It is submitted that the petitioner has no concerned either with house or with
the rice seized.
Learned counsel for the State has opposed the prayer for bail.
Considering the aforesaid aspects of the matter, above named petitioner is
directed to surrender in the Court below within a fortnight and on such surrender or
in the event of his arrest the petitioner shall be released on bail by the Court below
on furnishing bail bond of Rs. 10,000/- (Ten thousand) with two sureties of the like
amount each to the satisfaction of learned Chief Judicial Magistrate, Godda in
connection with Meharma P.S. Case No. 106/2011 corresponding to G.R. Case No.
806/2011 subject to the conditions as laid down under Section 438 (2) of the Cr.P.C.
(D.N. Upadhyay, J)
M.M.