IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.30459 of 2010
SHABOO KHATOON
Versus
THE STATE OF BIHAR
-----------
2. 25. 08. 2010. Heard learned counsel for the petitioner and the State.
The petitioner is apprehending his arrest in connection
with Bettiah Mufassil P.S. Case No. 232/2010, registered under
Section 7 of the Essential Commodities Act and Sections 420, 409,
273 and 120B of the Indian Penal Code.
The petitioner is owner of rice mill undertakes to supply
fresh and changed rice, if the rice is not found fit to the quality and
take back the quantity of rice if any delivered by him lying in the
godown of F.C.I.
In the facts and circumstances of the case, the above
named petitioner, in the event of his arrest or surrender within a
period of one month from today, 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 the Chief
Judicial Magistrate, West Champaran at Bettiah, in connection with
Bettiah Muffasil P.S. Case No. 232/2010, subject to the conditions
as laid down under Section 438 (2) of Cr.P.C.
m.p. ( Mandhata Singh, J.)