High Court Patna High Court - Orders

Bidya Nand Mandal vs The State Of Bihar on 3 March, 2011

Patna High Court – Orders
Bidya Nand Mandal vs The State Of Bihar on 3 March, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.2829 of 2011
                                 BIDYA NAND MANDAL
                                            Versus
                                  THE STATE OF BIHAR
                                          -----------

2. 03.03.2011. Heard learned counsels for the

petitioner and the State.

The petitioner being the P. D. S.

dealer is apprehending his arrest in a case

registered under Section 7 of the E. C. Act.

It is alleged that forty five

quintals of wheat and six quintals of sugar

from a truck was being unloaded in front of

the house of Uttim Lal Sah when seizure was

made.

It is further submitted that seized

material do not belong to the petitioner.

Considering the aforesaid

submissions, let the petitioner above named

be released on bail on deposit of Rs.

15,000/-(Fifteen Thousand) before the

learned court below in the event of arrest

or surrender before the learned court below

within a period of twelve weeks from today

in connection with Srinagar 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
2

the learned C.J.M. Madhepura, subject to the

conditions as laid down under Section 438(2)

of the Code of Criminal Procedure.

The aforesaid amount Rs. 15,000/-

(Fifteen Thousand) will be deposited in some

Fixed Deposit Scheme and which will be

subject to final result of the case.

U. K.                                  ( Dinesh Kumar Singh, J)