High Court Patna High Court - Orders

Bimal Tiwari vs The State Of Bihar on 7 April, 2011

Patna High Court – Orders
Bimal Tiwari vs The State Of Bihar on 7 April, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.8965 of 2011
                      BIMAL TIWARI SON OF JAMUNA TIWARI
                                          Versus
                               THE STATE OF BIHAR
                                        -----------

2 07.04.2011 Heard learned counsels 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 Section 7 of the Essential Commodities Act.

It is alleged that filled and empty gas

cylinders were recovered from the shop of the

petitioner.

It is submitted by learned counsel for the

petitioner that the petitioner used to collect the empty

gas cylinders of the area and also used to supply the

bona fide consumers. The consumers have claimed the

seized cylinders. It is further submitted that there is no

accusation with regard to the refilling of the gas

cylinders or selling the same in the black market.

Considering the aforesaid facts, let the above

named petitioner, be released on anticipatory bail, in

the event of his arrest or surrender before the learned

Court below within a period of 12 weeks from today,
2

on furnishing bail bond of Rs. 10,000/- (ten thousand)

with two sureties of the like amount each to the

satisfaction of the learned Chief Judicial Magistrate,

Saran at Chapra in connection with Bheldi P.S. Case

No. 108/2010, subject to the conditions as laid down

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

(Dinesh Kumar Singh, J.)
Amrendra/-