IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.25726 of 2010
1. SANJAY GUPTA @ SANJAY KUMAR GUPTA, S/o - late Swaminath Gupta @
Bhola Babu Resident of Mohalla Court Bazar, Sitamarhi Town, P.S. & District -
Sitamarhi.
2. Kameshwar Jaiswal @ Kameshwar Pd. Jaiswal, S/o - Mahesh Prasad resident of
Pupri, P.S. Pupri, District - Sitamarhi.
3. Ajit Kumar Singh @ Ajit Kumar, S/o - Maheshwari Pd. Singh, resident of Mohalla,
Kailashpuri, P.S. - Dumri, District - Sitamarhi.
4. Abhishek Kumar alias Bablu, S/o - Brajeshwar Prasad @ baleshwar Prasad
resident of village - Basabariya, P.S. + District - Sitamarhi.
----------Petitioners.
Versus
THE STATE OF BIHAR ----------- Opposite Party.
-------
04. 08.09.2010 Heard learned counsel for the four petitioners and
learned Additional Public Prosecutor for the State who is armed
with carbon copy of the case diary.
Petitioners are named accused in this with an
allegation that they are running illegal wine shop, whereas
police during investigation, did not find any such wrong rather
waiting for final approval of the superiors to submit final form
stating the case of mistaken fact.
Considering the facts and circumstances of the case,
in the event of their arrest/surrender before the court below
within four weeks of receipt of the copy of this order, petitioners,
namely, Sanjay Gupta @ Sanjay Kumar Gupta, Kameshwar
Jaiswal @ Kameshwar Pd. Jaiswal, Ajit Kumar Singh @ Ajit
Kumar and Abhishek Kumar alias Bablu, are directed to be
released 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 S.D.J.M. Pupri, Sitamarhi, in connection
with Sursand P.S. Case No. 130/2007, subject to condition laid
-2-
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, in case of failure on two
consecutive dates, the liberty shall be deemed to be cancelled.
Rajeev/ (Akhilesh Chandra, J.)