High Court Patna High Court - Orders

Nagendra Paswan vs The State Of Bihar on 28 September, 2011

Patna High Court – Orders
Nagendra Paswan vs The State Of Bihar on 28 September, 2011


IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.33275 of 2011
Nagendra Paswan
Versus
The State Of Bihar

2. 28.09.2011. Heard the learned counsels for the

petitioner and the State.

The petitioner being the P.D.S.

dealer is apprehending his arrest in a case

registered under Section 406 of the Indian

Penal Code and Section 7 of the Essential

Commodities Act.

On 15.07.2009, raid was conducted

and huge quantity of grains and Kerosene Oil

were found in the stock of the petitioner,

hence, it was suspected that the grains were

to be used for black marketing.

It is submitted by the learned

counsel for the petitioner that the

petitioner lifted Kerosene Oil on 10.07.2009

and food grains were lifted on 06.07.2009

and 15.07.2009 and part of distribution was

made but rest was lying in the stock. Hence,

seizure constituted neither any offence nor

it amounts to violation of any Control

Order. Moreover, the P.D.S license of the

petitioner has been put under suspension and

enquiry is going on.

2

Considering the aforesaid facts, let

the petitioner, above named, be released on

bail in the event of arrest or surrender

before the learned court below within a

period of twelve weeks from today in

connection with Maniyari P.S. Case No. 83 of

2009 on furnishing bail bond of Rs.10,000/-

(Ten Thousand) with two sureties of the like

amount each to the satisfaction of the

learned S.D.J.M.,(West), Muzaffarpur,

subject to the conditions as laid down under

Section 438(2) of the Code of Criminal

Procedure.

U. K. ( Dinesh Kumar Singh, J)