2004 INSC 0874 SUPREME COURT OF INDIA Vijay Kumar Vs. State of U.T., Chandigarh S.L.P. (Crl.) No. 2479 of 2004 (K. G. Balakrishnan and Dr. AR. Lakshmanan JJ.) 16.08.2004 ORDER 1. Leave granted. 2. Heard learned counsel for the appellant and counsel for the respondent. 3. These two appellants seek regular bail pending trial of the case. 4. Learned counsel for the appellant submitted that the co-accused have been released on bail but these two appellants are denied bail. 5. Learned counsel for the respondent submits that the involvement of these two appellants are very much in causing forgery and they should not be released on bail. 6. The appellants have been in prison as under trial for more than eight months and considering the facts and circumstances of the case they are entitled to bail pending trial. 7. The appellants are directed to be released on bail on executing bail bonds for Rs. 25, 000/- each with one surety for the like amount to the satisfaction of trial court. 8. The appeals are disposed of accordingly. 1 SpotLaw