High Court Patna High Court - Orders

Chandeshwar Singh vs The State Of Bihar on 25 April, 2011

Patna High Court – Orders
Chandeshwar Singh vs The State Of Bihar on 25 April, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr. Misc. No.12868 of 2011
                                  CHANDESHWAR SINGH
                                            Versus
                                   THE STATE OF BIHAR
                                         -----------

02. 25.04.2011 Heard learned counsel for the petitioner and

the State.

The petitioner is apprehending his arrest in a

case registered under section 7 of Essential

Commodities Act.

15 bags of rice and 20 bags of wheat were

seized from a Tractor, which was driven by one Ram

Bharosa Sah, who disclosed that the grains are of

the petitioner.

It is submitted by the learned Counsel for

the petitioner that during verification of the stock of

the petitioner being PDS dealer by the appropriate

authorities, distribution of the grains till January,

2011 was found in order, whereas the seizure was

made on 04.02.2011.

Considering the fact that the seizures were

made from Ram Bharosa Sah, let the petitioner,

above-named, be released on bail in the event of

arrest or surrender before the learned court below

within a period of twelve weeks from today in
2

connection with Fulwari P. S. Case No. 18 of 2011 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,

Gopalganj subject to the conditions as laid down

under section 438(2) of the Code of Criminal

Procedure.

SKM                        (Dinesh Kumar Singh, J.)