IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.12868 of 2011
CHANDESHWAR SINGH
Versus
THE STATE OF BIHAR
-----------
02. 25.04.2011 Heard learned counsel for the petitioner and
the State.
The petitioner is apprehending his arrest in a
case registered under section 7 of Essential
Commodities Act.
15 bags of rice and 20 bags of wheat were
seized from a Tractor, which was driven by one Ram
Bharosa Sah, who disclosed that the grains are of
the petitioner.
It is submitted by the learned Counsel for
the petitioner that during verification of the stock of
the petitioner being PDS dealer by the appropriate
authorities, distribution of the grains till January,
2011 was found in order, whereas the seizure was
made on 04.02.2011.
Considering the fact that the seizures were
made from Ram Bharosa Sah, let the petitioner,
above-named, be released on bail in the event of
arrest or surrender before the learned court below
within a period of twelve weeks from today in
2
connection with Fulwari P. S. Case No. 18 of 2011 on
furnishing bail bond of Rs. 10,000/- (ten thousand)
with two sureties of the like amount each to the
satisfaction of the learned Chief Judicial Magistrate,
Gopalganj subject to the conditions as laid down
under section 438(2) of the Code of Criminal
Procedure.
SKM (Dinesh Kumar Singh, J.)