High Court Patna High Court - Orders

Sanjay Gupta @ Sanjay Kumar Gupta … vs State Of Bihar on 8 September, 2010

Patna High Court – Orders
Sanjay Gupta @ Sanjay Kumar Gupta … vs State Of Bihar on 8 September, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.25726 of 2010
1.   SANJAY GUPTA @ SANJAY KUMAR GUPTA, S/o - late Swaminath Gupta @
     Bhola Babu Resident of Mohalla Court Bazar, Sitamarhi Town, P.S. & District -
     Sitamarhi.
2.   Kameshwar Jaiswal @ Kameshwar Pd. Jaiswal, S/o - Mahesh Prasad resident of
     Pupri, P.S. Pupri, District - Sitamarhi.
3.   Ajit Kumar Singh @ Ajit Kumar, S/o - Maheshwari Pd. Singh, resident of Mohalla,
     Kailashpuri, P.S. - Dumri, District - Sitamarhi.
4.   Abhishek Kumar alias Bablu, S/o - Brajeshwar Prasad @ baleshwar Prasad
     resident of village - Basabariya, P.S. + District - Sitamarhi.
                                                                         ----------Petitioners.
                                         Versus
THE STATE OF BIHAR                                               ----------- Opposite Party.
                                          -------

04. 08.09.2010 Heard learned counsel for the four petitioners and

learned Additional Public Prosecutor for the State who is armed

with carbon copy of the case diary.

Petitioners are named accused in this with an

allegation that they are running illegal wine shop, whereas

police during investigation, did not find any such wrong rather

waiting for final approval of the superiors to submit final form

stating the case of mistaken fact.

Considering the facts and circumstances of the case,

in the event of their arrest/surrender before the court below

within four weeks of receipt of the copy of this order, petitioners,

namely, Sanjay Gupta @ Sanjay Kumar Gupta, Kameshwar

Jaiswal @ Kameshwar Pd. Jaiswal, Ajit Kumar Singh @ Ajit

Kumar and Abhishek Kumar alias Bablu, are directed to be

released 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 S.D.J.M. Pupri, Sitamarhi, in connection

with Sursand P.S. Case No. 130/2007, subject to condition laid
-2-

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, in case of failure on two

consecutive dates, the liberty shall be deemed to be cancelled.

Rajeev/                                           (Akhilesh Chandra, J.)