IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.44650 of 2010
SURENDRA KUMAR, SON OF LATE BHAGWAN DAS VISHKARMA
Versus
THE STATE OF BIHAR
with
Cr.Misc. No.44949 of 2010
MANOJ KUMAR SINHA, SON OF RAM SARAN LAL
Versus
THE STATE OF BIHAR
-----------
02 27.01.2011 Both the above stated criminal miscellaneous cases have
arisen out of Patliputra P.S. Case No. 189 of 2010 registered under
Sections 406, 420, 34 of the Indian Penal Code and accordingly, both
the above stated criminal miscellaneous cases are being disposed of by
this common order.
Allegedly, petitioners being Directors of one Krish
Foundation, collected huge amounts from unemployed persons on
pretext to provide job to them but subsequently, the aforesaid persons
did not get the assured job.
Learned counsel appearing in Cr. Misc. No. 44650 of
2010 submits that petitioner is not Director of aforesaid Krish
Foundation and, as a matter of fact, petitioner is an employee of the
aforesaid Krish Foundation, which is a Society registered under Indian
Societies Registration Act. Learned counsel for the petitioner drew my
attention towards Annexure-2, which is memorandum of above stated
Krish Foundation and in the said memorandum the name of petitioner
in Cr. Misc. No. 44650 of 2010 has not been mentioned in the
capacity of official of the aforesaid Society.
Learned counsel appearing in Cr. Misc. No. 44949 of
2010 echoed the above stated submissions but he added that petitioner
2
got appointment letter in the aforesaid Krish Foundation and started
discharging his official duty but subsequently, he has been implicated
in this case. To fortify his contention, he drew my attention towards
Annexure-2 to Cr. Misc. No. 44949 of 2010.
Considering the aforesaid facts and circumstances as well
as submissions of the parties both the above named petitioners are
directed to be released on bail on furnishing bail bonds of Rs. 10,000/-
(Ten Thousand) with two sureties of the like amount each to the
satisfaction of Chief Judicial Magistrate, Patna in connection with
above stated Patliputra P.S. Case No. 189 of 2010.
Shahzad ( Hemant Kumar Srivastava, J.)