IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.41421 of 2010
Anil Kumar Sah, S/o Chandrika Saw @ Sah, R/o Village-Telar,
P.S.-Chandradeep, District-Jamui.
...... Petitioner.
Versus
State Of Bihar .. Opposite Party.
-----------
2. 21.12.2010 1. Heard learned counsel for the petitioner and learned
counsel for the State.
2. Petitioner is an accused for offences punishable
under section 7 of the Essential Commodities Act, 1955 and
under section 19 of the Fertilizer Control Act, 1985.
3. Learned counsel for the petitioner submits that the
petitioner has not violated any of the provision of the Essential
Commodities Act and his brother had already applied for licence
under the said provisions and has deposited registration charges
for the same as is clear from the case diary also.
4. Considering the facts and circumstances
aforementioned, petitioner named above is directed to be
released on bail on furnishing bail bond of Rs. 10,000/- with two
sureties of the like amount each to the satisfaction of Chief
Judicial Magistrate, Jamui in connection with Chandradeep
P.S.Case No. 74 of 2010.
(S.N.Hussain, J.)
Sujit