High Court Jharkhand High Court

Shikar Murmu vs State Of Jharkhand on 16 September, 2011

Jharkhand High Court
Shikar Murmu vs State Of Jharkhand on 16 September, 2011
                 IN THE HIGH COURT OF JHARKHAND AT RANCHI
                             B.A. No.6297 of 2011

          Shikar Murmu                                    .....   Petitioner
                                     Versus
          The State of Jharkhand                          ....      Opposite Party

          CORAM:         HON'BLE MR. JUSTICE H.C. MISHRA

          For the Petitioner         :      Mr. Gautam Kumar
          For the State              :      A. P.P.

                                  -----
2/16.9.2011

Heard learned counsel for the petitioner and learned A.P.P. for the
Prosecution.

Petitioner has been made accused for the offence under Sections 7 of the
Essential Commodities Act, in connection with Taljhari P.S. Case no.30 of 2011,
corresponding to G.R. No. 275 of 2011.

It is alleged that two hundred liters of kerosene oil in three drums were
recovered which were allegedly kept by the petitioner for black marketing.

In the facts and circumstances of the case, I am inclined to release the
petitioner on bail. Accordingly, the petitioner Shikar Murmu is directed to be
released on bail, on furnishing bail bond of Rs.10,000/- (Rupees Ten Thousand)
with two sureties of like amount each to the satisfaction of learned Additional Chief
Judicial Magistrate, Rajmahal, in connection with Taljhari P.S. Case no.30 of
2011, corresponding to G.R. No. 275 of 2011.

(H. C. Mishra, J)
R.Kumar