IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.23966 of 2008
SANTOSH SAH @ SANTOSH KUMAR SAH
Versus
STATE OF BIHAR
-----------
2 3.7.2008. Counsel for the petitioner submits that the shop in question
from which sample of Barfi was seized for examination of its contents
do not belong to the petitioner and he is not the registered owner,
Manoj Kumar Sah, the brother of the petitioner is the registered shop
owner, It has also been submitted that no offence under Section 16(a)
(1) of the Prevention of Food Adulteration Act is made out as the
report itself is not proper.
Considering the aforesaid fact prayer for anticipatory bail is
allowed. The petitioner namely Santosh Sah is directed to surrender
before the S.D.J.M.Supaul within four weeks from today and on his so
surrendering he shall be enlarged on bail on his furnishing bail bond
of Rs.10,000/- (Ten thousand) with two sureties of the like amount
each to the satisfaction of S.D.J.M. Supaul in connection with P.F.A
case no.4 of 2007 subject to the condition as laid down under Section
438(2) Cr.P.C.
(Mridula Mishra, J)
Sss/-