High Court Patna High Court - Orders

Brij Kishore Prasad &Amp; Ors vs The State Of Bihar on 12 August, 2010

Patna High Court – Orders
Brij Kishore Prasad &Amp; Ors vs The State Of Bihar on 12 August, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.29426 of 2010
                             BRIJ KISHORE PRASAD & ORS
                                            Versus
                                  THE STATE OF BIHAR
                                              with
                                Cr.Misc. No.29388 of 2010
                                  BINOD KUMAR & ANR
                                            Versus
                                     STATE OF BIHAR
                                          -----------

2. 12.08.2010. Heard learned counsel for the

petitioners and the State.

The petitioners are apprehending their

arrest in a case registered under Section 7 of

the Essential Commodities Act and Section 273

of the I.P.C.

It is alleged that under the agreement

with the F.C.I. the rice mill owners

(petitioners) were delivered paddy by the F.C.I

and the rice mill owners were supposed to

supply rice. On the alleged date of occurrence

i.e. 08th July, 2010, it was found that rice

supplied by the rice mill owners to F.C.I. was

not fit for consumption.

Learned counsel for the petitioners

undertakes to take back the rice which was

supplied by the petitioners. Moreover, other

accused persons have been granted anticipatory

bail by this court.

In view of the aforesaid undertaking,
2

let the petitioners, Brij Kishore Prasad,

Chandra Kishore Prasad, Nand Kishore Prasad,

Binod Kumar and Sagir Ansari, be released on

bail in the event of their arrest or surrender

before the learned court below within a period

of twelve weeks from today in connection with

Chanpatia P.S. Case No. 170 of 2010 on

furnishing bail bond of Rs. 10,000/-(Ten

Thousand) each with two sureties of the like

amount each to the satisfaction of the learned

C.J.M. West Champaran at Bettiah, subject to

the conditions as laid down under Section

438(2) of Cr.P.C.

U.K.                               ( Dinesh Kumar Singh, J.)