IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20120 of 2011
1.Pawan Kishore @ Lal Sahav.
2.Praveen Kishore @ Pal Shahav.
Both Sons of Sri Kaushal Kishore, Resident of Mohalla Rajput Nagar, House No. 35,
P.S. Hajipur Town (Industrial Area), District Vaishali.
3.Geet Raj Anand @ Chhote Bhaiya @ Prit Raj Anand, Son of Late Jugal Prasad.
4.Minu Kishore, Wife of Pawan Kishore.
Both resident of Mohalla Rajput Nagar, House No. 35, P.S. Hajipur Town (Industrial
Area), District Vaishali.
---------- Petitioners
Versus
The State Of Bihar
-------- Opposite Party
-----------
03/- 03/08/2011 Heard learned counsel for the petitioners and learned
Additional Public Prosecutor for the State.
Petitioners are named accused in this eight years old
case with allegation of managing a non-banking company which did
nothing but cheat different investors. However, under similarly
situated circumstance, two co-accused have already been granted the
privilege by a Bench of this Court vide order dated 13.04.2009 passed
in Cr. Misc. No. 49256 of 2008.
Considering the facts and circumstances of the case, in
the event of their arrest/surrender before the court below within four
weeks, let the above named petitioners be enlarged on bail on
furnishing bail-bond of Rs. 10,000/- (ten thousand only) each with two
sureties of the like amount each to the satisfaction of Chief Judicial
Magistrate, Vaishali at Hajipur, in connection with Hajipur Town
(Industrial Area) P.S. Case No. 311 of 2003, subject to condition laid
down under Section 438(2) of the Criminal Procedure Code with
additional condition to remain physically present before the court
below on each and every date at least for four years of till disposal of
2
the case, whichever is earlier, in case of failure on two consecutive
dates, without giving any reasonable explanation, the liberty granted
shall be deemed to be cancelled.
Praveen/- ( Akhilesh Chandra, J.)