IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.8235 of 2011
SANJAY UPADHAYA @ SANJAY KR. UPADHAYA
Versus
THE STATE OF BIHAR
-----------
2. 04.04.2011. Heard the learned counsels for the
petitioner and the State.
The petitioner is apprehending his
arrest in a case registered under Section 7
of the E. C. Act.
It is alleged that petitioner being
the fertilizer dealer sold the fertilizers
(Urea) at the rate of Rs.355/- per bag which
was not the prescribed rate.
Learned senior counsel appearing on
behalf of the petitioner submits that
neither in the F.I.R. reflects nor during
investigation it has come that what was the
prescribed rate of the fertilizers and only
on suspicion the accusation has been
levelled.
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 Piro P.S. Case No. 227 of
2
2010 on furnishing bail bond of Rs.10,000/-
(Ten Thousand) with two sureties of the like
amount each to the satisfaction of the
learned C.J.M. Bhojpur, Ara, subject to the
conditions as laid down under Section 438(2)
of the Code of Criminal Procedure.
U. K. ( Dinesh Kumar Singh, J)