High Court Patna High Court - Orders

Pintu Kumar vs State Of Bihar on 8 July, 2008

Patna High Court – Orders
Pintu Kumar vs State Of Bihar on 8 July, 2008
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                        Cr.Misc. No.19519 of 2008
                             PINTU KUMAR
                                  Versus
                            STATE OF BIHAR
                                 -----------

3. 8.7.2008 Petitioner apprehends his arrest in Rampur

P.S.case No.20 of 2008 registered under Section 7 of the

Essential Commodities Act and prays for grant of anticipatory

bail.

Mr.Sanjeev Kumar, appears on behalf of the

petitioner. State is represented by Mr.Choudhary, Additional

Public Prosecutor.

According to the prosecution, petitioner happens

to be the owner of gas parts shop and according to the

allegation, five gas cylinders were found in his shop alongwith

nosels for refilling small cylinders illegally.

In view of the nature of allegation and material

available, I am not inclined to accede to the prayer of the

petitioner.

Application stands dismissed.

(Chandramauli Kr.Prasad, J.)

Narendra/