High Court Patna High Court - Orders

Kallu Jaiswal @ Kallu vs The State Of Bihar on 19 August, 2011

Patna High Court – Orders
Kallu Jaiswal @ Kallu vs The State Of Bihar on 19 August, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA

                                Cr.Misc. No.27791 of 2011

                  Kallu Jaiswal @ Kallu, S/o Late Ramdeo Jaiswal @ Kallu Prasad, resident of
                  Mohalla-Toli Kazi, Maner, P.S.-Maner, District-Patna.
                                          Versus
                                     The State of Bihar

                                            -----------

2. 19.08.2011 Heard learned counsel for the petitioner and learned

counsel for the State.

The petitioner apprehends his arrest in connection with a

case registered for the offence under Section 7 of the Essential

Commodities Act.

It is stated that the petitioner is not concerned in any

manner with the seized K. Oil. The petitioner is not the owner of the

alleged auto rickshaw from which the kerosene oil is said to have

been seized. The co-accused persons namely, Mukul Raj and Raju

Kumar, who were apprehended by police, are not connected in any

manner with the petitioner.

It is also contended that the petitioner is doing business of

vegetable.

Taking into consideration the aforesaid submissions, let the

petitioner, namely Kallu Jaiswal @ Kallu in the event of his arrest or

surrender before the Court below within a period of four weeks from

the date of receipt/communication of this order, be released on bail on

furnishing bail bonds of Rs. 5,000/- (Five thousand only) with two

sureties of the like amount each to the satisfaction of Additional Chief
2

Judicial Magistrate, Danapur in connection with Maner P.S. Case

No. 91 of 2011 subject to the conditions as laid down under Section

438(2) Cr. P.C.

Sanjeet/                                  (Ashwani Kumar Singh, J.)