Patna High Court – Orders
Arun Bhagat vs The State Of Bihar on 4 February, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.783 of 2011
ARUN BHAGAT SON OF MAHESHWARI BHAGAT, RESIDENT OF
VILLAGE- SHRIPUR, P.S. MADHEPURA, DISTRICT MADHEPURA..-----
----PETITIONER
Versus
THE STATE OF BIHAR. ------------------OPPOSITE PARTY.
2 04.02.2011 Heard learned counsels for the
petitioner and the State.
The petitioner being the owner of
the tractor is apprehending his arrest
in a case registered under Section 7 of
the Essential Commodities Act.
It is alleged that the sugar from
the S.F.C Godown was lifted on
01.07.2010 and the same were being
unloaded in front of the house of
Uttimlal Sah. On the spot, the dealer,
tractor drivers and Siyanand Sada were
arrested. It is submitted on behalf of
the petitioner that being the owner of
the tractor, he has no knowledge about
tractor being hired by any one through
the driver.
Considering the submission, let
the above named petitioner be released
-2-
on anticipatory bail on their surrender
before the learned court below within a
period of twelve weeks from today in
Connection with Shrinagar P.S. Case No.
35 of 2010 on furnishing bail bond of
Rs. 10,000/-(ten thousand) with two
sureties of the like amount each to the
satisfaction of Chief Judicial
Magistrate, Madhepura said to the
conditions as laid down under Section
438(2) of the Cr.P.C.
(Dinesh Kumar Singh)
Amrendra/-
-----------