IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.37484 of 2011
Chandrika Sah, S/o Late Kesho Sah.
Versus
The State Of Bihar
-----------
2 15.11.2011 Heard learned counsel for the petitioner and learned
counsel for the State.
The petitioner is in custody since 19.08.2011 in
connection with a case registered for the offence under Section 7
of the Essential Commodities Act.
It is submitted that neither the fertilizer in question
was seized from his possession nor the vehicle on which it was
found loaded belongs to him. The petitioner did never receive
fertilizer in the name of his agency and was not involved in
black marketing the fertilizer. He has no criminal antecedent.
Considering the aforesaid submissions and the facts
and circumstances of the case, the petitioner named above is
directed to be released on bail on furnishing bail bonds of Rs.
10,000/- ( ten thousand) with two sureties of the like amount
each to the satisfaction of Chief Judicial Magistrate, Rohtas at
Sasaram in connection with Tilauthu P.S. Case No. 814 of 2011.
(Ashwani Kumar Singh, J.)
Md. Ibrarul