High Court Patna High Court - Orders

Abhay Kumar vs The State Of Bihar on 12 October, 2011

Patna High Court – Orders
Abhay Kumar vs The State Of Bihar on 12 October, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Criminal Miscellaneous No.33986 of 2011
                 ======================================================

Bhim Prasad
…. …. Petitioner/s
Versus
The State Of Bihar
…. …. Opposite Party/s
======================================================
with
Criminal Miscellaneous No.33999 of 2011
======================================================
Sunil Kumar Sinha
…. …. Petitioner/s
Versus
The State Of Bihar
…. …. Opposite Party/s
======================================================
with
Criminal Miscellaneous No.34000 of 2011
======================================================
Abhay Kumar
…. …. Petitioner/s
Versus
The State Of Bihar
…. …. Opposite Party/s
======================================================

2 12-10-2011 Heard learned counsels for the petitioners and the State.

The petitioners being the rice mill owners are

apprehending their arrest in a case registered under Section 7

of the Essential Commodities Act and Sections 420, 467 and

468 of the Indian Penal Code.

The accusation is based on the inspection of the rice

mills of the petitioners when it was found that the petitioner

delivered less than 50% rice to the F.C.I as required under

Clause 3 of the Levy Order as the rice mill owners are

required to sell 50% of the quantity of rice produced or
manufactured out of the paddy received on the minimum

support price to the F.C.I. The other accusation is that the

paddy has been procured from other sources than from the

agriculturists.

It is submitted by learned Sr. counsel for the petitioner

that in fact, the accusation is based on the miscalculation as

the petitioners have supplied more than 50% of the

manufactured rice to the F.C.I and there is no question of non-

supplying of the rice to the F.C.I, since the rates of the rice in

the market and the levy price is almost same.

It is further submitted that the procurement of the paddy

from the other sources is only suspicious in nature as there is

no documentary proof to that effect.

Considering the aforesaid submissions particularly in

view of the fact that accusations are based on the calculations

which has been done in a very mechanical manner, let the

above named petitioners, be released on anticipatory bail, in

the event of their arrest or surrender before the learned Court

below within a period of 12 weeks from today, on furnishing

bail bond of Rs. 10,000/- (ten thousand) each with two sureties

of the like amount each to the satisfaction of the learned Chief

Judicial Magistrate, Nalanda at Bihar Sharif in connection
with Laheri P.S. Case No. 176/2011, subject to the conditions

as laid down under Section 438(2) Cr.P.C.

(Dinesh Kumar Singh, J)
Amrendra Kumar/-