High Court Patna High Court - Orders

Panchanand Biswas vs The State Of Bihar on 4 March, 2011

Patna High Court – Orders
Panchanand Biswas vs The State Of Bihar on 4 March, 2011
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     Cr.Misc. No.2152 of 2011
                        PANCHANAND BISWAS, SON OF LATE BIMLAL BISWAS
                                                 Versus
                                      THE STATE OF BIHAR
                                               -----------

02 04.03.2011 Heard learned counsel for the petitioner as well as learned

Additional Public Prosecutor for the State.

Petitioner seeks his bail in connection with Palasi P.S.

Case No. 225 of 2008 registered under Sections 406, 409/34 of the

Indian Penal Code, 138/141 of Negotiable Instrument Act and

subsequently, Section 420, 467, 468, 471 of the Indian Penal Code as

well as Section 4/5 of Prevention of Corruption Act were also added.

Admittedly, petitioner was the Chairman of concerned

PACS at the relevant time and he was not engaged in day to day work

of the concerned bank, in which the deposit had been made.

Considering the above stated facts and circumstances as

well as submissions of the parties, let the petitioner be released on bail

on furnishing bail bond of Rs. 10,000/- (Ten Thousand) with two

sureties of the like amount each to the satisfaction of Special Judge,

Vigilance-II, Patna in connection with Special Case No. 18 of 2009

arising out of above stated Palasi P.S. Case No. 225 of 2008.

 Shahzad                              ( Hemant Kumar Srivastava, J.)