IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.28442 of 2010
1. SHIVANANDAN DAS @ NUNULAL DAS, Son of Late Jangali Das
2. BAMBAM DAS @ JITENDRA DAS
3. SUNIL DAS @ DHARMENDRA DAS
4. ANIL DAS
All Sons of Shivnandan Das @ Nunulal Das, All Resident of Village Nayagaon(Harijan Tola),
P.S. Parbatta, District Khagaria.
........Petitioners
Versus
THE STATE OF BIHAR
......Opposite Party
-----------
02. 01.09.2010 Heard learned counsel for the four petitioners, Additional
Public Prosecutor for the State and learned counsel for the
complainant.
Petitioners, who are father and sons are named accused in
the complaint case carry allegation that under the pretext of providing
job in police department, realised Rs. 1,45,000/- from the
complainant, but in spite of wasting time and investing the amount.
Complainant neither could get the job nor the money advanced. On
behalf of the petitioners there is complete denial of allegations with
only exception that petitioner no. 1 had taken a sum of Rs. 40,000/- on
execution of promissory note from the complainant for his personal
requirement and that too has already been paid, but in good faith, he
could not get back the promissory note executed by him, earlier.
Thus, taking advantage of the situation complaint has been lodged
after causing much delay.
Considering the facts and circumstances of the case, in the
event of deposit of total sum of Rs. 40,000/-, in the Court as security,
2
subject to result of the case and in the event of their arrest/surrender
before the court below within four weeks of receipt of the copy of this
order, the petitioners, namely, 1.Shivnandan Das @ Nunulal Das, 2.
Bambam Das @ Jitendra Das, 3. Sunil Das @ Dharmendra Das and 4.
Anil Das, 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 Judicial Magistrate, 1st Class,
Khagaria, in connection with Complaint Case No. 865C/2009, 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 two years or
till disposal of the case whichever is earlier, in case of failure on two
consecutive dates, the liberty shall be deemed to be cancelled.
Praveen (Akhilesh Chandra, J.)