High Court Patna High Court - Orders

Ram Sagar Rai @ Ram Sagar Prasad … vs The State Of Bihar on 22 July, 2011

Patna High Court – Orders
Ram Sagar Rai @ Ram Sagar Prasad … vs The State Of Bihar on 22 July, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.22034 of 2011
                      Ram Sagar Rai @ Ram Sagar Prasad Yadav
                                           Versus
                                    The State Of Bihar
                                         -----------

2 22.7.2011 Heard learned counsel for the parties.

Petitioner is father of one of the

Directors of the Finance Company which

defalcated deposits of several persons and

remained in custody since 14.3.2011.

Thus, having regard to the facts and

circumstances of the case as well as submission

of the parties, the above named petitioner is

directed to 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 Chief Judicial Magistrate,

Sitamarhi in Sitamarhi P.S. Case No. 50 of 2011.

AI                                                         ( Mandhata Singh, J.)