IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.30327 of 2011
Rakesh Kumar son of Ghanshyam Das
Versus
The State Of Bihar
-----------
2. 29.09.2011 Heard learned counsel for the petitioner and
learned Additional Public Prosecutor for the State.
Petitioner is named accused in this case being
owner of one Maheshwari Sweets from where Tulsi Brand
vanaspati was seized and sent for examination, analysis
report is that the sample of vanaspati does not conform to
the prescribed standard due to higher free fatty acid so it is
adulterated, it does not indicate that it dangerous to life.
Considering the facts and circumstances, in the
event of his arrest/ surrender before the Court below within
four weeks, let the above named petitioner be enlarged on
bail on furnishing bail-bond of Rs. 10,000/- (ten thousand
only) with two sureties of the like amount each to the
satisfaction of S.D.J.M., Purnea, in connection with Case
No. B-III-9/2010, subject to condition laid down under
Section 438(2) of the Code of Criminal Procedure Code
with additional condition to remain physically present
before the Court below on each and every date at least for
two years of till disposal of the case, whichever, is earlier, in
2
case of failure on two consecutive dates, without giving any
reasonable explanation, the liberty granted shall be deemed
to be cancelled.
(Akhilesh Chandra, J.)
Saif/-