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.)