High Court Patna High Court - Orders

Bhola Sah vs The State Of Bihar on 15 November, 2010

Patna High Court – Orders
Bhola Sah vs The State Of Bihar on 15 November, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.35560 of 2010
                                         BHOLA SAH
                                             Versus
                                   THE STATE OF BIHAR
                                           -----------

2 15.11.2010 Heard learned counsel for the petitioner and

learned counsel for the State.

Petitioner Bhola Sah apprehends his arrest in

connection with Pipra P.S. Case No.29 of 2008 registered

under Section 7 of Essential Commodities Act.

Allegedly, petitioner purchased grains of BPL

from co-accused, but admittedly the aforesaid grains were

recovered from Bathan not belonging to the petitioner.

Moreover, police after due investigation submitted final form

showing the petitioner not sent up for trial.

In the aforesaid circumstance the above named

petitioner in the event of his arrest / surrender within 30 days

from receipt of the order in connection with Pipra P.S. Case

No.29 of 2008, shall be released on bail furnishing bail

bonds of Rs.10,000/0 with two sureties of the like amount

each to the satisfaction of learned S.D.J.M.,Sadar, East

Champaran, Motihari, subject to condition as laid down

under Section 438(2) of the Cr.P.C

PN/- ( Hemant Kumar Srivastava,J.)