High Court Patna High Court - Orders

Md. Ishrar vs State Of Bihar on 1 October, 2010

Patna High Court – Orders
Md. Ishrar vs State Of Bihar on 1 October, 2010


IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.29622 of 2010

MD. ISHRAR, Son of Md. Illiyas, Resident of Village Maheshpur, P.S. Pear, District
Muzaffarpur.

……..Petitioner
Versus
STATE OF BIHAR
……Opposite Party

02/- 01.10.2010 Heard learned counsel for the petitioner and

Additional Public Prosecutor for the State.

In this twelve years old case petitioner is named

accused against whom besides another charge-sheet has

already been submitted showing the petitioner absconded.

However, it appears from the order of the learned Sessions

Judge that all the investors of the non-banking company

with which the petitioner was involved have been paid their

dues.

Considering the facts and circumstances of the

case, in the event of his arrest/surrender before the court

below within four weeks of receipt of the copy of this order,

petitioner, namely, Md. Ishrar, is directed to be released on

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

only) with two sureties of the like amount each to the

satisfaction of Judicial Magistrate, 1st Class, Muzaffarpur in

connection Pear P.S. Case No. 26 of 1998, Trial No. 711 of
-2-

2010, 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 till

disposal of the case as well as payment of dues of any

investor, if left to be paid, in case of failure on two

consecutive dates, the liberty shall be deemed to be

cancelled.

Praveen                                    (Akhilesh Chandra, J.)