High Court Patna High Court - Orders

Sanjeet Kumar vs The State Of Bihar on 23 June, 2010

Patna High Court – Orders
Sanjeet Kumar vs The State Of Bihar on 23 June, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.17192 of 2010
                                  SANJEET KUMAR
                                      Versus
                                THE STATE OF BIHAR
                                      ------

3/ 23.06.2010 Heard learned counsel for the petitioner and learned

counsel for the State.

Submission of the learned counsel for the petitioner is

that petitioner is not a manufacturer rather selling the seized sattu in

name of the Company i.e. Pragati Chana Sattu which is not observed

injurious to health by Combined Food and Drug Laboratory,

Agamkuan, Patna.

Considering the facts and circumstances of the case,

prayer of the petitioner is allowed.

In the event of arrest or surrender within one month

from the date of receipt/production of a copy of this order in

connection with G.O. 35 of 2010, above named petitioner shall be

released on bail on furnishing bail bond of Rs. 10,000/- (ten

thousand) with two sureties of the like amount each to the

satisfaction of C.J.M., Madhubani subject to the conditions as laid

down under Section 438(2) of Cr. P.C.

shail                                          (Mandhata Singh, J.)