IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.9704 of 2010
MADAN KUMAR @ MADAN CHOUDHARY SON OF LATE TRIVENI
CHOUDHARY, RESIDENT OF VILLAGE PATAILLI, P.S. UJIARPUR, DISTT.
SAMASTIPUR ..... PETITIONER
Versus
STATE OF BIHAR
-----------
2. 3.12.2010 The petitioner has sought quashing of the first
information report of Ujiarpur P.S. case No.164 of 2009
instituted u/s.7 of the Essential Commodities Act.
The learned Counsel for the petitioner
submits that for 220 bags of fertilizer which did not
come within the controlled item the petitioner is being
prosecuted unnecessarily.
Since the matter is still under investigation,
this Court declines to interfere in the matter.
However, the Investigating Officer through the
Superintendent of Police, Samastipur is directed to
consider the aforesaid contentions raised on behalf of
the petitioner and conclude the investigation within a
period of next six months.
With these observations, this application is
disposed of.
Narendra/ ( Anjana Prakash, J. )