High Court Patna High Court - Orders

Vijay Sao vs The State Of Bihar on 11 February, 2011

Patna High Court – Orders
Vijay Sao vs The State Of Bihar on 11 February, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.1344 of 2011
                                      VIJAY SAO
                                          Versus
                               THE STATE OF BIHAR
                                        -----------

2 11.02.2011 The petitioner is apprehending his arrest in a

case registered under Sections 7 of the Essential

Commodities Act.

It is alleged that 60 quintals rice and 25.50

quintals wheat of the Antyoday Scheme were seized

from the joint house of the petitioner.

It is submitted by learned counsel for the

petitioner that the recovery is from joint house and the

father was granted bail on consideration of the fact that

the alleged seized grains were purchased from Jai

Hanman Mills situated at Agricultural Marketing Yard.

Considering the aforesaid facts, let the

petitioner, namely, Vijay Sao, be released on anticipatory

bail, in the event of his arrest or surrender before the

learned Court below within a period of 12 weeks from

today, on furnishing bail bond of Rs. 10,000/- (ten

thousand) with two sureties of the like amount each to

the satisfaction of the learned Sub-Divisional Judicial
2

Magistrate, Sherghati, Gaya in connection with

Imamganj P.S. Case No. 36 of 2010.

Bhardwaj                                ( Dinesh Kumar Singh, J.)