IN THE HIGH COURT OF JUDICATURE AT PATNA CR.MISC. NO.40674 OF 2008 ANIL YADAV @ GANAURI YADAV VERSUS THE STATE OF BIHAR & ANR **********
2 29/07/2011 Counsel for the petitioner submits that he is
not a dealer and he is an agriculturist, and therefore, the
provision of Essential Commodities Act would not apply.
If the case diary reveals that the petitioner is not a dealer
and is an agriculturist, then there would be no case
against him.
Call for the photocopy of the original case diary
of Silao (Rajgir) Police Station Case No. 326 of 2007 from
the Court of the Chief Judicial Magistrate, Nalanda and
put up at the top of the list on receipt of the case diary.
In the mean time, further proceedings of the
aforesaid case shall remain stayed subject to the fact that
trial has not commenced in the case. In case, the trial
has commenced in this case, the Court below will send a
report regarding the present status of the case along with
the case diary.
Anand ( Sheema Ali Khan, J.)