High Court Patna High Court - Orders

Rajaram Singh vs The State Of Bihar on 9 March, 2011

Patna High Court – Orders
Rajaram Singh vs The State Of Bihar on 9 March, 2011
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                          Cr.Misc. No.3135 of 2011
                               AJIT KUMAR
                                     with
                          Cr.Misc. No.3244 of 2011
                             RAJARAM SINGH
                                     with
                          Cr.Misc. No.3643 of 2011
                            KISHUNDEO SINGH
                                   Versus
                           THE STATE OF BIHAR
                                  -----------

02. 09.03.2011 The petitioners are the fertilizer dealers, who

apprehend their arrest in a case registered under Section 7 of

the E.C. Act.

It is submitted by learned counsel for the

petitioners that vide letter No. 1742 dated 16.11.2010

directions were issued for distribution of certain part of

allotted quota of fertilizers to the farmers. It is submitted that

the said direction was received by the petitioners after they

already sold the stock. Moreover, it is submitted that

violation of any instruction cannot be treated as violation of

the fertilizer control order.

Considering the aforesaid facts and

circumstances, let petitioners namely, Ajit Kumar (in Cr.

Misc. No. 3135 of 2011), Rajaram Singh (in Cr. Misc. No.

3244 of 2011) and Yogendra Singh Gautam (in Cr. Misc. No.

3673 of 2011), in the event of their arrest or surrender before

the Court-below within a period of 12 weeks from today, be

released on anticipatory bail on furnishing bail bond of Rs.
2

10,000/- (ten thousand) each with two sureties of the like

amount each to the satisfaction of Chief Judicial Magistrate,

Bhojpur, Ara in connection with Ara Nawada P.S. Case No.

506 of 2010 subject to condition laid down under Section 438

(ii) of the Cr.P.C.

( Dinesh Kumar Singh, J.)
Mkr.