IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.19519 of 2008
PINTU KUMAR
Versus
STATE OF BIHAR
-----------
3. 8.7.2008 Petitioner apprehends his arrest in Rampur
P.S.case No.20 of 2008 registered under Section 7 of the
Essential Commodities Act and prays for grant of anticipatory
bail.
Mr.Sanjeev Kumar, appears on behalf of the
petitioner. State is represented by Mr.Choudhary, Additional
Public Prosecutor.
According to the prosecution, petitioner happens
to be the owner of gas parts shop and according to the
allegation, five gas cylinders were found in his shop alongwith
nosels for refilling small cylinders illegally.
In view of the nature of allegation and material
available, I am not inclined to accede to the prayer of the
petitioner.
Application stands dismissed.
(Chandramauli Kr.Prasad, J.)
Narendra/