IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.21226 of 2011
Shashi Prakash
Versus
The State Of Bihar
----------------------------------
with
Criminal Miscellaneous No.20937 of 2011
Sanjay Kumar
Versus
The State Of Bihar
———————————-
2 13-09-2011 Both the above-said Cr. Misc. Cases arise out of the
same case i.e. Dehari P.S. Case No. 228 of 2011 registered
under Sections-406, 420, 467, 472, 120B of the Indian Penal
Code and accordingly, they are being heard and disposed of by
this common order.
Heard learned counsels for the petitioners as well as
learned Additional Public Prosecutor for the state.
Petitioner in Cr. Misc. No. 21226 of 2011 is said to
be Managing Director of Assonance Marketing and
Advertisement Pvt Ltd. whereas petitioner in Cr. Misc. No.
20937 of 2011 appears to be an employee of the aforesaid
company.
It is also alleged that both petitioners collected Rs
8,000/- each from the informant and other persons on pretext of
providing them job but the informant smelled foul and when
inquired about the genuineness of the above-said company, he
came to know that petitioners not only cheated him but some
other persons also. Petitioners are languishing in jail custody
since 24.04.2011 and the investigation of this case has already
2
been completed.
In the aforesaid circumstances, let the petitioners,
namely, Shashi Prakash (in Cr. Misc. No. 21226 of 2011 ) and
Sanjay Kumar (in Cr. Misc. No. 20937 of 2011) be released on
bail on furnishing bail bonds of Rs 10,000/- (ten thousand) each
with two sureties of the like amount each in connection with
Dehari P.S. Case No. 228 of 2011 to the satisfaction of Chief
Judicial Magistrate, Sasaram.
AKV/- ( Hemant Kumar Srivastava,J.)