IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.29622 of 2010
MD. ISHRAR, Son of Md. Illiyas, Resident of Village Maheshpur, P.S. Pear, District
Muzaffarpur.
……..Petitioner
Versus
STATE OF BIHAR
……Opposite Party
02/- 01.10.2010 Heard learned counsel for the petitioner and
Additional Public Prosecutor for the State.
In this twelve years old case petitioner is named
accused against whom besides another charge-sheet has
already been submitted showing the petitioner absconded.
However, it appears from the order of the learned Sessions
Judge that all the investors of the non-banking company
with which the petitioner was involved have been paid their
dues.
Considering the facts and circumstances of the
case, in the event of his arrest/surrender before the court
below within four weeks of receipt of the copy of this order,
petitioner, namely, Md. Ishrar, is directed to be released 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 Judicial Magistrate, 1st Class, Muzaffarpur in
connection Pear P.S. Case No. 26 of 1998, Trial No. 711 of
-2-
2010, 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 till
disposal of the case as well as payment of dues of any
investor, if left to be paid, in case of failure on two
consecutive dates, the liberty shall be deemed to be
cancelled.
Praveen (Akhilesh Chandra, J.)