High Court Patna High Court - Orders

Md. Abarul Haque vs The State Of Bihar on 21 September, 2011

Patna High Court – Orders
Md. Abarul Haque vs The State Of Bihar on 21 September, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Cr.Misc. No.29173 of 2011
                       Md. Abarul Haque son of late Ali Zan, resident
                       of village- Manjharia, P.S.-Purushottampur,
                       district- West Champaran
                                               Versus
                                        The State of Bihar
                                              -----------

2. 21.9.2011. 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 punishable under section 409 of the

Indian Penal Code.

It has been submitted that a number of P.D.S dealers

were proceeded against. Thereafter they came to this court in

various writ petitions and the State was directed not to take action

against them. The allegation against the petitioner is that he received

150 quintals and 73 Kilograms food-grain under the Sampurna

Gramin Rozgar Yojna. The value of the said food-grain has been

assessed to be Rs.1,36,974.50 paise. The allegation is that food grain

has been supplied but amount due has not been deposited by the

petitioner. It is submitted by learned counsel for the petitioner that

the allegation is not true. Proper accounting has not been done. His

license has already been suspended and he would deposit the

amount, if found due against him. Some other criminal cases of

similar nature have also been filed with identical allegation with

respect to other PDS dealers of the same district and some of them

have already been granted privilege of anticipatory bail.

Taking into consideration the facts and circumstances of
2

the case, let the petitioner, namely, Md. Abarul Haque 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 the order be

released on bail on furnishing bail bonds of Rs.5,000/- (five

thousand) with two sureties of the like amount each to the

satisfaction of learned Chief Judicial Magistrate, Bettiah in

connection with Purushottampur P.S. Case No.15 of 2011 subject to

the conditions as laid down under section 438(2) of the Code of

Criminal Procedure.

Md.S.                             ( Ashwani Kumar Singh, J.)