High Court Patna High Court - Orders

Anil Kumar Sah vs State Of Bihar on 21 December, 2010

Patna High Court – Orders
Anil Kumar Sah vs State Of Bihar on 21 December, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     Cr.Misc. No.41421 of 2010
                        Anil Kumar Sah, S/o Chandrika Saw @ Sah, R/o Village-Telar,
                        P.S.-Chandradeep, District-Jamui.
                                                                    ...... Petitioner.
                                                  Versus
                        State Of Bihar                            .. Opposite Party.
                                                -----------

2. 21.12.2010 1. Heard learned counsel for the petitioner and learned

counsel for the State.

2. Petitioner is an accused for offences punishable

under section 7 of the Essential Commodities Act, 1955 and

under section 19 of the Fertilizer Control Act, 1985.

3. Learned counsel for the petitioner submits that the

petitioner has not violated any of the provision of the Essential

Commodities Act and his brother had already applied for licence

under the said provisions and has deposited registration charges

for the same as is clear from the case diary also.

4. Considering the facts and circumstances

aforementioned, petitioner named above is directed to be

released on bail on furnishing bail bond of Rs. 10,000/- with two

sureties of the like amount each to the satisfaction of Chief

Judicial Magistrate, Jamui in connection with Chandradeep

P.S.Case No. 74 of 2010.

(S.N.Hussain, J.)
Sujit