High Court Patna High Court - Orders

Shivanand Paswan vs The State Of Bihar on 12 October, 2011

Patna High Court – Orders
Shivanand Paswan vs The State Of Bihar on 12 October, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Criminal Miscellaneous No.7028 of 2011

                Shivanand Paswan, Son of Late Agam Lal Paswan, resident of Village
                Sidheshwar Nagar, Mainpura, P.S. Patliputra, District Patna.
                                                                             -------Petitioner
                                                Versus
                The State Of Bihar
                                                                       -----Opposite Party
                                               -----------

05/- 12/10/2011 Heard learned counsel for the petitioner and

learned Additional Public Prosecutor for the State, who

is armed with carbon copy of the case diary.

The petitioner apprehending his arrest in

connection with a case registered for the offence

punishable under Sections 420, 406, 467, 468, 469, 471,

120(B) of the Indian Penal Code, is not named in this

case being field officer of the bank.

Submission is that under similarly situated

circumstance in other case petitioner has already been

granted the privilege by a Bench of this Court vide order

dated 19.05.2011 passed in Cr. Misc. No. 5534 of 2011

and likewise the said case, petitioner is ready to deposit

the amount taken as loan, subject to result of the case.

Considering the facts and circumstances of the

case, in the event of deposit of the entire amount of loan

with the court below, subject to result of the case, in the
event of his arrest/surrender before the court below

within four weeks, let the above named petitioner be

enlarged 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 Chief Judicial Magistrate,

Bhojpur at Ara, in connection with Piro P.S. Case No.

258 of 2007, 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 one

year or till disposal of the case, whichever is earlier, in

case of failure on two consecutive dates, without giving

any reasonable explanation, the liberty granted shall be

deemed to be cancelled.

( Akhilesh Chandra, J.)
Praveen/-