IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.25006 of 2009
AJAY KUMAR, SON OF JAI KISHUN SAH, RESIDENT OF M/S.
SHUBHAM BAKERY, ENTERPRISES, TRANSPORT NAGAR, P.S.
KANKER BAGH, DISTT. PATNA.
------- PETITIONER.
Versus
1. THE STATE OF BIHAR
2. SHASHI BHUSHAN SINGH, FOOD INSPECTOR, PATNA,
THROUGH THE CIVIL SURGEON PATNA, CIVIL SURGEON
OFFICE, JUDGES ROAD, PATNA
------ OPPOSITE PARTIES.
-----------
2. 06.10.2010 Heard the parties.
The petitioner is aggrieved by the order dated
18.9.2006 passed in C.B. Case No. 6 of 2006 by which
cognizance has been taken under the Provisions of Food
Adulteration Act.
Considering that four years have elapsed since the
order of cognizance, I am not inclined to interfere in the
matter.
The application is dismissed.
However, the trial court is directed to expedite the
trial and conclude it positively within a period of six months.
( Anjana Prakash, J. )
S.Ali