High Court Patna High Court - Orders

Ram Bilash Bishwakarma vs The State Of Bihar on 18 August, 2011

Patna High Court – Orders
Ram Bilash Bishwakarma vs The State Of Bihar on 18 August, 2011
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.7924 of 2011

             Ram Bilash Bishwakarma, Son of Haribansh Bishwakarma.
             Resident of Village Durgapur, P.S. Katihar Town, District Katihar.
                                                                            ---------- Petitioner
                                          Versus
             The State of Bihar.
                                                                        -------- Opposite Party
                                          With
                                 Cr.Misc. No.2242 of 2011

             1.Krishna Kumar Lal, Son of Late Birendra Kumar Lal.
             Resident of Gandhi Nagar Patralay, P.S. Katihar Town, District Katihar.
                                                                            ---------- Petitioner
                                         Versus
             The State of Bihar.
                                                                       -------- Opposite Party
                                       -----------

05/- 18/08/2011 Since both these applications arising out of one

common case are heard together and being disposed of by this

composite order.

Heard learned counsel for the petitioners and

learned Additional Public Prosecutor for the State, who is armed

with carbon copy of the case diary.

Both the petitioners apprehend their arrest, in

connection with Katihar Town P.S. Case No. 16 of 2008 for the

offences punishable under Sections 406, 409, 467, 468, 120 B of

the Indian Penal Code, are named accused in this case being

office bearers of Central Bank Karamchari Credit Society

Limited, Katihar for relevant periods in different terms with

allegation of causing defalcation and not properly maintaining

account etc.

Submission is that only against petitioner, namely,

Ram Bilash Bishwakarma, there is specific allegation of taking
2

Rs. 25,000/- for purchase of a land. There is no allegation against

co-petitioner, namely, Krishna Kumar Lal. The investigation is

still going on.

Considering the facts and circumstances of the

case, till submission of the charge-sheet/conclusion of the

investigation, 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, Katihar, in

connection with Katihar P.S. Case No. 16 of 2008, 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 submission of charge-

sheet/conclusion of the investigation and without giving any

reasonable explanation, the liberty granted shall be deemed to be

cancelled.

Praveen/-                            ( Akhilesh Chandra, J.)