High Court Patna High Court - Orders

Ganesh Prasad @ Ganesh Ram vs State Of Bihar &Amp; Anr on 14 February, 2011

Patna High Court – Orders
Ganesh Prasad @ Ganesh Ram vs State Of Bihar &Amp; Anr on 14 February, 2011
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                          Cr.Misc. No.19196 of 2010
 GANESH PRASAD @ GANESH RAM, S/o Sri Krishna Prasad, R/o Village-Sundarpur
              Barja, Police Station-Behea, District-Bhojpur, Ara.
                                     Versus
                            1. THE STATE OF BIHAR.
    2. Shankar Singh, S/o Babu Lal Singh, Block Supply Officer Ara Sadar, Ara,
                   permanent R/o Mohalla Punaichak, Patna-23.
                                    -----------

02. 14.02.2011 The petitioner has sought quashing of the order

dated 17.02.2010 passed by the Sub-Divisional Judicial

Magistrate, Ara, Bhojpur in G.R. No. 1266 of 2008, Tr. No. 2558

of 2010 by which cognizance has been taken under Section 7

Essential Commodities Act.

It has been submitted on behalf of the petitioner that

from the facts of the case it appears that on 09.11.2008 nine

hundred litres of kerosene oil was allegedly seized from the

petitioner but the case was instituted on 13.12.2008. The

further submission is that even though the kerosene oil was

allegedly seized on 09.11.2008 the same was released in favour

of one Shio Shankar Gore on jimanama and, therefore, to allege

after more than a month the same was recovered from the

house of the petitioner without instituting a substantive case

immediately in that regard appears to be doubtful.

Considering the same, the application is allowed and

the order dated 17.02.2010 passed by the Sub-Divisional

Judicial Magistrate, Ara, Bhojpur in G.R. No. 1266 of 2008, Tr.

No. 2558 of 2010 is, hereby, set aside.

(Anjana Prakash, J.)
Vikash/-