High Court Patna High Court - Orders

Rameshwar Prasad vs The State Of Bihar on 5 September, 2011

Patna High Court – Orders
Rameshwar Prasad vs The State Of Bihar on 5 September, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.27587 of 2011
                           Rameshwar Prasad, S/O-Late Jeevan Yadav
                                             Versus
                                     The State Of Bihar
                                          -----------

02 05.09.2011 Heard learned counsel for the petitioner as well as

learned Additional Public Prosecutor for the State.

Petitioner is in jail custody since 05.07.2011 in a case

registered under Section 7 of Essential Commodities Act.

Admittedly, petitioner is a P.D.S. dealer and the alleged

recovery has been made from a pick-up van.

The contention of learned counsel for the petitioner is

that the seized foodgrains belong to the son of the petitioner who runs

free sale business of foodgrains.

Considering the aforesaid facts and circumstances as

well as submissions of the parties, let the petitioner be released on bail

on furnishing bail bonds of Rs. 10,000/- (Ten Thousand) with two

sureties of the like amount each to the satisfaction of Chief Judicial

Magistrate, Gaya in connection with Wazirganj P.S. Case No. 139 of

2011.

     SHAHZAD                                ( Hemant Kumar Srivastava, J.)