IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.7028 of 2011
Shivanand Paswan, Son of Late Agam Lal Paswan, resident of Village
Sidheshwar Nagar, Mainpura, P.S. Patliputra, District Patna.
-------Petitioner
Versus
The State Of Bihar
-----Opposite Party
-----------
05/- 12/10/2011 Heard learned counsel for the petitioner and
learned Additional Public Prosecutor for the State, who
is armed with carbon copy of the case diary.
The petitioner apprehending his arrest in
connection with a case registered for the offence
punishable under Sections 420, 406, 467, 468, 469, 471,
120(B) of the Indian Penal Code, is not named in this
case being field officer of the bank.
Submission is that under similarly situated
circumstance in other case petitioner has already been
granted the privilege by a Bench of this Court vide order
dated 19.05.2011 passed in Cr. Misc. No. 5534 of 2011
and likewise the said case, petitioner is ready to deposit
the amount taken as loan, subject to result of the case.
Considering the facts and circumstances of the
case, in the event of deposit of the entire amount of loan
with the court below, subject to result of the case, in the
event of his arrest/surrender before the court below
within four weeks, let the above named petitioner be
enlarged on bail on furnishing bail-bond of Rs. 10,000/-
(ten thousand only) with two sureties of the like amount
each to the satisfaction of Chief Judicial Magistrate,
Bhojpur at Ara, in connection with Piro P.S. Case No.
258 of 2007, 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 one
year or till disposal of 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.
( Akhilesh Chandra, J.)
Praveen/-