High Court Patna High Court - Orders

Sanjay Upadhaya @ Sanjay Kr. … vs The State Of Bihar on 4 April, 2011

Patna High Court – Orders
Sanjay Upadhaya @ Sanjay Kr. … vs The State Of Bihar on 4 April, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.8235 of 2011
                   SANJAY UPADHAYA @ SANJAY KR. UPADHAYA
                                            Versus
                                 THE STATE OF BIHAR
                                          -----------

2. 04.04.2011. Heard the learned counsels for the

petitioner and the State.

The petitioner is apprehending his

arrest in a case registered under Section 7

of the E. C. Act.

It is alleged that petitioner being

the fertilizer dealer sold the fertilizers

(Urea) at the rate of Rs.355/- per bag which

was not the prescribed rate.

Learned senior counsel appearing on

behalf of the petitioner submits that

neither in the F.I.R. reflects nor during

investigation it has come that what was the

prescribed rate of the fertilizers and only

on suspicion the accusation has been

levelled.

Considering the aforesaid facts, 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

connection with Piro P.S. Case No. 227 of
2

2010 on furnishing bail bond of Rs.10,000/-

(Ten Thousand) with two sureties of the like

amount each to the satisfaction of the

learned C.J.M. Bhojpur, Ara, subject to the

conditions as laid down under Section 438(2)

of the Code of Criminal Procedure.

U. K.                               ( Dinesh Kumar Singh, J)