High Court Patna High Court - Orders

Ajay Kumar vs State Of Bihar &Amp; Anr on 6 October, 2010

Patna High Court – Orders
Ajay Kumar vs State Of Bihar &Amp; Anr on 6 October, 2010
                      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