IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.9100 of 2011
AWADHESH KUMAR DAS
Versus
THE STATE OF BIHAR
-----------
2 29.03.2011 Heard learned counsel for the petitioner as well as
learned Additional Public Prosecutor for the State.
Petitioner is languishing in jail custody since 27-1-
2011 in connection with Manigachhi P.S. Case No.18 of 2011
registered under Section 7 of Essential Commodities Act.
It appears that allegedly petitioner lifted grains under
different schemes of the Government, but he sold the aforesaid
grains in black-marketing.
The contention of learned counsel for the petitioner is
that the grains were distributed among the beneficiaries, but the
record could not be maintained because the concerned clerk had
gone out of station in connection with his work.
Taking into consideration the above stated submission
as well as period of detention of the petitioner in jail custody, let
the petitioner, namely, Awadhesh Kumar Das be released on bail
on furnishing bail bonds of Rs.10,000/-(Ten Thousand) with two
sureties of the like amount each, to the satisfaction of learned
Chief Judicial Magistrate, Darbhanga in connection with above
stated Manigachhi P.S. Case No.18 of 2011.
(Hemant Kumar Srivastava, J.)
PN