High Court Patna High Court - Orders

Shiv Prasad Rai vs The State Of Bihar on 25 October, 2011

Patna High Court – Orders
Shiv Prasad Rai vs The State Of Bihar on 25 October, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                      Cr.Misc. No.35044 of 2011
                     Shiv Prasad Rai, S/o Late Dukhan Rai, resident of Village-Rampur
                     Diyara, P.S. Maner, District- Patna. .....................Petitioner.
                                                     Versus
                     The State of Bihar......................................Opposite Party.
                                                   -----------

2. 25. 10. 2011. Heard learned counsel for the petitioner and the learned

counsel for the State.

The petitioner is languishing in jail in a case registered

under Section 7 of the Essential Commodities Act.

There is allegation that 10 drums of blue kerosene oil

containing 200 liters each has been recovered from the hut of the

petitioner.

Learned counsel for the petitioner submits that there is

nothing recovered from the possession of the petitioner and he has no

concerned with seized kerosene oil and also denies that the hut is in

his own. The petitioner is in jail custody since 05. 06. 2011.

Having regard to the facts and circumstances of the case,

the petitioner is ordered to 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 Additional Chief Judicial Magistrate,

Danapur, Patna, in connection with Maner P.S. Case No. 62 of 2011.

           m.p.                                 ( Gopal Prasad, J.)