IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.33265 of 2010
SUBHASH PRASAD
Versus
STATE OF BIHAR
-----------
02. 20.09.2010 Petitioner is languishing in jail since
24.06.22010 in a case registered under Section 7 of
the Essential Commodities Act.
It is alleged that the petitioner being P.D.S.
dealer had sold 2000 litres of Kerosene Oil in the
black market.
It is submitted by learned counsel for the
petitioner that without verification of the documents
the alleged case has been lodged.
Considering the period under custody, let
the petitioner namely Subhash Prasad, 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 Additional Chief Judicial
Magistrate, Hilsa(Nalanda) in connection with
Ekangarsarai P.S. Case No. 55 of 2010.
( Dinesh Kumar Singh, J.)
Shageer