IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.44602 of 2010
SHATRUDHNA PRASAD KUSHWAHA
Versus
THE STATE OF BIHAR
-----------
2/ 19.04.2011 Heard learned counsel for the petitioner and learned
counsel for the State.
Insecticide and fertilizer are recovered from petitioner’s
shop but fertilizer is within storage limit and submission of the
learned counsel for the petitioner is that E.C. Act is not applicable
for sell or purchase of insecticide. Petitioner if was intending to
supply the seized goods to Nepal is no cogent material to connect.
Considering the facts and circumstances of the case,
prayer of the petitioner for bail 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 Inarwa P.S. Case No. 49 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., Bettiah subject to the conditions as
laid down under Section 438(2) of Cr. P.C.
Shail ( Mandhata Singh, J.)