IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.28784 of 2010
Guddu Gupta, S/o Late Ram Pravesh Gupta, R/o Village-
Majhawalia Road, P.S.-Mairwa Town, District- Siwan.
....... Petitioner
Versus
STATE OF BIHAR
-----------
2. 08.10.2010 Heard learned counsel for the petitioner and
learned counsel for the State.
2. Petitioner is an accused for offence
punishable under section 7 of the Essential Commodities Act.
3. Learned counsel for the petitioner submits
that recovery was made from a godown, which was not possessed
by the petitioner nor he was landlord of the premises. The
allegation is that petitioner used to look after the premises, but in
fact he is mostly living in Calcutta where he is earning his
livelihood. He is in custody since 17.06.2010.
4. Considering the aforesaid facts and
circumstances of the case, petitioner, named above, is directed to
be released on bail on furnishing bail bond of Rs. 10,000/- with
two sureties of the like amount each to the satisfaction of learned
Chief Judicial Magistrate, Siwan in connection with Mairwa P.S.
Case No. 86 of 2009.
Sujit (S.N. Hussain, J.)