High Court Patna High Court - Orders

Madheshwar Singh @ Tuntun vs The State Of Bihar on 14 December, 2010

Patna High Court – Orders
Madheshwar Singh @ Tuntun vs The State Of Bihar on 14 December, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.26438 of 2010
                           MADHESHWAR SINGH @ TUNTUN
                                            Versus
                                  THE STATE OF BIHAR
                                          -----------

04. 14.12.2010 Heard the learned counsel for the

petitioner and the State.

Petitioner has fraudulently cheated

money of Rs.1,68,000/- for a piece of land, but

he undertakes to return/deposit the said amount

in twenty (20) monthly equal instalments.

In view of submissions, the prayer for

anticipatory bail is allowed.

Only after payment of first instalment

of Rs.6,000/- (six thousand) either through bank

draft or cash in favour of complainant, the

above named petitioner, in the event of arrest

or surrender in connection with Dhanarua P.S.

Case No.32/2010, G.R. No.118/2010, shall be

released on bail on furnishing bail bond of

Rs.10,000/- (ten thousand) with two sureties of

the like amount each to the satisfaction of the

S.D.J.M., Patna, subject to the conditions as

laid down under section 438(2) of the Code of

Criminal Procedure.

Rest of the amount shall be paid,

thereafter in nineteen (19) equal monthly

instalments and single willful default in
2

payment of instalment may be taken for

cancellation of bail, so granted to the

petitioner.

Vikash                                    ( Mandhata Singh, J.)