High Court Patna High Court - Orders

Bhagwan Prasad Verma vs State Of Bihar on 21 July, 2010

Patna High Court – Orders
Bhagwan Prasad Verma vs State Of Bihar on 21 July, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     Cr.Misc. No.22430 of 2010
                                  BHAGWAN PRASAD VERMA
                     S/o Shiv Shankar Prasad Verma resident of Purani Bazar
                               P.S. and Dist. Lakhisarai Petitioner
                                            Versus
                                           STATE OF BIHAR
                                                              Opp. party
                                     -----------

02/ 21.07.2010 Heard learned counsel for the petitioner and the State.

The petitioner is apprehending his arrest in a case

registered under section 420 of the Indian Penal Code and 7 of the

E.C. Act.

It is alleged that two big gas cylinders and five small gas

cylinders were found and the petitioner was refilling gas from bigger

cylinders to small cylinders.

It is submitted by learned counsel for the petitioner that two

big cylinders belong to the petitioner and there is no such case ever

registered against the petitioner.

Considering the nature of the allegation, let the petitioner in

the event of arrest/ surrender within twelve weeks from today be

released on bail in connection with Lakhisarai P.S. Case no. 80 of

2010 on furnishing bail bond of Rs 10,000-/ with two sureties of the

like amount each to the satisfaction of the Chief Judicial Magistrate,

Lakhisarai subject to the condition as laid down under section 438(2)

of the Code of Criminal Procedure.

If the petitioner will himself involve in similar kind of

offence, the learned court below would be at liberty to cancel the bail

of the petitioner.

      shahid                                                    (Dinesh Kumar Singh,J))