High Court Patna High Court - Orders

Pawan Kishore @ Lal Sahav & Ors. vs The State Of Bihar on 3 August, 2011

Patna High Court – Orders
Pawan Kishore @ Lal Sahav & Ors. vs The State Of Bihar on 3 August, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.20120 of 2011
          1.Pawan Kishore @ Lal Sahav.
          2.Praveen Kishore @ Pal Shahav.
          Both Sons of Sri Kaushal Kishore, Resident of Mohalla Rajput Nagar, House No. 35,
          P.S. Hajipur Town (Industrial Area), District Vaishali.
          3.Geet Raj Anand @ Chhote Bhaiya @ Prit Raj Anand, Son of Late Jugal Prasad.
          4.Minu Kishore, Wife of Pawan Kishore.
          Both resident of Mohalla Rajput Nagar, House No. 35, P.S. Hajipur Town (Industrial
          Area), District Vaishali.
                                                                         ---------- Petitioners
                                           Versus
          The State Of Bihar
                                                                     -------- Opposite Party
                                         -----------

03/- 03/08/2011 Heard learned counsel for the petitioners and learned

Additional Public Prosecutor for the State.

Petitioners are named accused in this eight years old

case with allegation of managing a non-banking company which did

nothing but cheat different investors. However, under similarly

situated circumstance, two co-accused have already been granted the

privilege by a Bench of this Court vide order dated 13.04.2009 passed

in Cr. Misc. No. 49256 of 2008.

Considering the facts and circumstances of the case, in

the event of their arrest/surrender before the court below within four

weeks, let the above named petitioners be enlarged 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 Chief Judicial

Magistrate, Vaishali at Hajipur, in connection with Hajipur Town

(Industrial Area) P.S. Case No. 311 of 2003, 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 four years of till disposal of
2

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.

Praveen/-                            ( Akhilesh Chandra, J.)