IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.43999 of 2010
AJAY CHUGH
Versus
THE STATE OF BIHAR
-----------
3 25.04.2011 Heard learned counsel for the petitioner and
learned counsel for the State.
Petitioner is one of the Directors, who realized
money for several flats from different persons but did not
allot any flat.
Submission is that Managing Director, Pawan
Bhadana is the real person managing affairs of the
Company, he approached this Hon’ble Court in quashing,
undertook to deposit the taken amount. Petitioner has also
filed Criminal Revision against the order of refusal of
Section 205 Cr.P.C. petition and his arrest is stay by
Revisional Court. Any result may appear either allowing
him to contest the case through personal appearance or
through lawyer but once his appearance is needed, he will
be in need of protection to bail.
In case his (petitioner’s) prayer is not allowed
by Criminal Revision No. 610 of 2010 then within period
of one month from the date of refusal in the event of arrest
2
or surrender from the date of receipt/production of a copy
of this order in connection with Complaint Case No. 2627
© of 2009 above named petitioner shall 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 the learned Judicial Magistrate, Ist Class,
Patna, subject to the conditions as laid down under Section
438(2) of Cr.P.C.
Bhardwaj (Mandhata Singh, J.)